High Court Patna High Court - Orders

Awadhesh Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Awadhesh Singh vs The State Of Bihar &Amp; Ors on 18 January, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.772 of 2011
                AWADHESH SINGH, S/o Late Bisheshwar Singh, resident of Mohalla-
          Takiyapar (Danapur), PS Danapur, District- Patna    ....Petitioner
                                                 Versus
           1. THE STATE OF BIHAR
           2. The Chief Secretary, Government of Bihar, Old Secretariat, Patna
           3. The Principal Secretary, Department of Home, Government of Bihar, Old
              Secretariat, Patna
           4. The Director General of Police, Bihar Old Secretariat, Patna
           5. The Bihar Police Building Construction Corporation through its Chairman-
              cum-Managing Director, Bihar, Patna
           6. Ashok Kumar Gupta, Additional Director General of Police-cum- Managing
              Director, Bihar Police Building Construction Corporation, Patna.
                                                               .......Respondents

2   18-01-2011

Heard learned counsel for the petitioner,

learned counsel for the State and learned counsel for

Bihar Police Building Construction Corporation.

Petitioner has preferred this writ petition in

purported public interest alleging that the Managing

Director of the Corporation has not taken steps to reduce

the number of employees of the Corporation from 359 to

half of that figure and at the same time has appointed

about 157 employees on contract basis covering posts

from Class-I to Class-IV. Petitioner has raised another

issue that the audit report dated 26-6-2009 mentions

some financial loss which was not justified.

From the details appearing in the writ petition,

it is not clear as to what is the present strength of regular

employees of the Corporation and whether the
2

engagement of certain persons on contract basis is to

help in the working of Corporation or is against its

interest. Audit objection also does not appear to be

unusual and such objections are generally replied by the

concerned authorities in due course.

The details regarding the qualification of the

petitioner to maintain such a Public Interest Litigation

against activities of a public Corporation are also

lacking.

In the facts of the case, we are not persuaded

to continue with this matter as Public Interest Litigation.

The writ petition is, therefore, dismissed.

(Shiva Kirti Singh, J.)

(Dr. Ravi Ranjan, J.)
BKS/-