Patna High Court – Orders
Bibhishan Ram vs The State Of Bihar &Amp; Ors on 13 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3348 of 2010
1. BIBHISHAN RAM S/O RAMJI RAM R/O VILL.-
TULSIPUR, P.S.- KHARIK BAZAR ( NAUGACHIA ),
DISTT.- BHAGALPUR
Versus
1. THE STATE OF BIHAR
2. DIRECTOR, SECONDARY EDUCATION BIHAR,
PATNA
3. REGIONAL DEPUTY DIRECTOR OF EDUCATION
BHAGALPUR, DISTT.- BHAGALPUR
4. COMMISSIONER BHAGALPUR DISTT.- BHAGALPUR
5. DISTRICT EDUCATION OFFICER, BHAGALPUR
DISTT.- BHAGALPUR
6. DISTRICT MAGISTRATE BHAGALPUR, DISTT.-
BHAGALPUR
-----------
2 13/12/2010 Having heard learned counsel for the petitioner
and learned counsel for the State, the Court can only
observe that the case of the petitioner will have to be
considered in light of the circular which has been issued
by the Personnel Department in the background of the
decision rendered by the Constitution Bench of the
Supreme Court which is the case of Uma Devi.
Petitioner cannot get a better claim than that.
If petitioner comes within the parameters of said
policy decision of the State, he has a right for
consideration or else the law will take its course.
-2-
This writ application is disposed of with the
above observation.
AMIN/ (Ajay Kumar Tripathi, J.)