IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2527 of 2011
Binod Kumar Prasad, aged about 36 years, son of late Bhola
Mahto, resident of village Parmeshra, P.S.Lakhnaur, District
Madhubani--------------------------------------------------------petitioner
Versus
1.The State of Bihar through the Secretary, Human Resources
Department, Bihar, Patna
2.The L.N.Mithila University, Kameshwar Nagar, Darbhanga
3.National Teachers Training College, Arer, Madhubani
4.The N.C.T.E. of India, New Delhi
5.The District Superintendent of Education, Madhubani
6.The Block Education Extension Officer, Phulparas, District
Madhubani
7.Pramukh-cum-Chairman, Employment, Unit, Phulparas, District
Maddhubani----------------------------------------------------respondents
-----------
For the petitioner :Mr.Vishwanath Ram, Advocate
For the State :Mr.Ratnakar Jha, AC to G.P.17
—–
2. 13.9.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The petitioner was appointed as Prakhand Sikshak on
12.4.2007 but subsequently his appointment was cancelled.
In view of the provisions of Rule 18 of the Bihar
Panchayat Primary Teacher(Appointment and Service
Condition) Rules, 2006, which are statutory in nature, an
alternative remedy has been provided to the petitioner
against any such order.
In the aforesaid circumstances, the writ application is
dismissed as not maintainable. The petitioner shall have
liberty to approach the statutory forum.
(Ramesh Kumar Datta,J.)
Spal/