Patna High Court – Orders
Bipin Kumar vs The State Of Bihar &Amp; Ors on 30 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1813 of 2010
1. BIPIN KUMAR S/O LATE UTTIM SINGH R/O VILL.-
PUPRI, P.O.- DARIYAPUR, KAFEN, P.S.- KUDHANI,
DISTT.- MUZAFFARPUR PRESENTLY WORKING AS
DAILY WAGE PEON, RAJKIYAKRIT TIRHUT ACADEMY
SCHOOL, MUZAFFARPUR
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, DEPTT. OF HUMAN
RESOURCE DEVELOPMENT, BIHAR, PATNA
3. THE DIRECTOR, SECONARY EDUCATION, BIHAR,
PATNA
4. THE REGIONAL DEPUTY DIRECTOR, EDUCATION,
TIRHUT DIVISION, MUZAFFARPUR
5. THE COLLECTOR, MUZAFFARPUR
6. THE DISTRICT EDUCATION OFFICER,
MUZAFFARPUR
7. THE PRINCIPAL, RAJKIYAKRIT TIRHUT ACADEMY
SCHOOL, MUZAFFARPUR
-----------
2 30/11/2010 No case for any direction for regularization of
the petitioner is made out in the background in which he
has been appointed in terms of annexure-1 and the
manner in which he has been accommodated by the
Principal of the School in question. In absence of any
substantive appointment in the school which is supposed
to be a nationalized school, no case for regularization is
made out.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)