High Court Patna High Court - Orders

Anil Kumar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 April, 2011

Patna High Court – Orders
Anil Kumar Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.3643 of 2011
                            ANIL KUMAR SINGH & ORS
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

2 25.4.2011 Heard learned counsel for the parties.

This writ application was filed by the petitioners

against the order which was issued by the office of the District

Superintendent of Education to remove the persons whose names

figured in the order which included the present petitioners from

the post of Panchayat teachers. The reason for such a direction was

that on verification of the marks sheet from the concerned

respondent, i.e. Bihar School Examination Board it were found to

be fake if not interpolated.

In the counter affidavit which has been filed on

behalf of Bihar School Examination Board a categorical statement

has been made in paragraph-5 with regard to authenticity of

annexure-5 series as well as the communication contained in

annexure-6.

The petitioners have obtained employment by

using forged documents. No interference is required to be made in

view of the stand of the respondent.

This writ application is dismissed.

RPS                              (Ajay Kumar Tripathi,J.)