IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2672 of 2007
BINOD PRASAD YADAV, son of Late Thako Prasad Yadav, resident of
village- Khakunaha, P.O- Khakunaha, PS- Marauna, District- Supaul (Bihar).
... petitioner.
Versus
1. THE STATE OF BIHAR
2. The District Magistrate, Supaul.
3. The District Superintendent of Education, Supaul.
4. The Block Development Officer, Marauna, Supaul.
5. The Block Education Extension Officer, Marauna, Supaul.
6. The Mukhiya, Panchayat Raj Ghagharia, Marauna Circle, Supaul.
.. Respondents.
-----------
2. 28.09.2010 Having heard learned counsel for the parties as
with regard to solitary relief of acceptance of joining of
the petitioner on the post of Shiksha Mitra, this Court
would find it difficult to now direct the authorities to
accept the joining of the petitioner specially when the
petitioner was elected on the post of Sarpanch on
14.6.2006. It has to be noted that the post of Shiksha Mitra
came to be abolished w.e.f. 1.7.2006 and on that date the
petitioner was holding the post of Sarpanch before his
alleged resignation from the said post and there is nothing
to show that such resignation was already accepted before
1.7.2006.
That being so, this writ application is wholly
2
misconceived and is, accordingly, dismissed.
kanchan/- (Mihir Kumar Jha, J.)