IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.15545 OF 2005
ABHAY KUMAR, SON OF SHIV PRASAD SINGH, RESIDENT OF VILLAGE
MOHALLA PRABUDH COLONY, ROAD NO. 03, KHARKHURA (B HALUAHI),
POLICE STATION DELHA, DISTRICT GAYA .............................PETITIONER
VERSUS
1. THE STATE OF BIHAR
2. THE PROJECT DIRECTOR, BIHAR STATE AIDS CONTROL COMMITTEE,
STATE HEALTH AND FAMILY WELFARE ORGANIZATION BHAWAN,
SHEIKHPURA, PATNA-14
3. THE CIVIL SURGEON, SITAMARHI
4. THE SUPERINTENDENT, SADAR HOSPITAL, SITAMARHI
................................................................. ....................RESPONDENTS
*********
4 25/02/2011 The petitioner was appointed as a Male
Counsellor under the Bihar State Aids Control
Committee. The appointment as per Annexure-1 was on
contractual basis for a period of one year. The petitioner
is aggrieved by the fact that his appointment was
cancelled vide the order contained in Annexure-3 and 4.
It is submitted that the reasons given for cancelling the
order of appointment is that there was no signature of
the Statistical Officer, Bihar State Aids Control
Committee, Patna on the mark sheet. It was also alleged
that there was some interpolation in the marks of this
petitioner.
Whatever be the reason for the cancellation, the
fact remains that the appointment was made on
contractual basis for a period of one year which has
expired on 28.03.2006.
2
In view of the aforesaid facts, this writ
application has become infructuous and as such, this
application is dismissed.
Anand ( Sheema Ali Khan, J. )