High Court Patna High Court - Orders

Dinanath Prasad Yadav vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Dinanath Prasad Yadav vs The State Of Bihar &Amp; Ors on 5 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.451 of 2010
           1. DINANATH PRASAD YADAV S/O SRI AMLA PRASAD YADAV R/O
           VILLAGE AND P.O.- BAKHARIYA, P.S. MAJHAULIA, DISTT.- WEST
           CHAMPARAN, BETTIAH
                              Versus
           1. THE STATE OF BIHAR
           2. THE COMMISSIONER-CUM-SECRETARY         HUMAN RESOURCE
           DEPARTMENT, GOVT. OF BIHAR, PATNA
           3. THE COLLECTOR WEST CHAMPARAN, BETTIAH
           4. THE SUB DIVISIONAL OFFICER SADAR BETTIAH
           5. THE BLOCK DEVELOPMENT OFFICER          MAJHAULIA BLOCK,
           BETTIAH
           6. RAJU KUMAR S/O BANARAS PRASAD R/O VILL. BAKHARIYA, P.S.
           MAJHAULIA, DISTT.- WEST CHAMPARAN
                            -----------

3 5.7.2010 Petitioner’s prayer is for quashing of the order

dated 18.9.2009 issued by the Collector, West

Champaran, Bettiah, whereby the order passed by the

SDO, Bettiah dated 21.8.2008 in case no. 06/2008 has

been upheld. Prayer of the petitioner is also for quashing

of the order of SDO, Bettiah, cancelling his appointment

on the post of “Gram Kachahri Sachiv” on the ground

that on 1st January, 2008, i.e. appointment year, the age

of petitioner was 40 years, 11 months and 29 days,

beyond the age limit prescribed under rules for

candidates belonging to the reserved category, for

appointment on the post of Panchayat Secretary.

Counsel appearing for the State is directed to

seek instruction and file counter affidavit, for which four
2

weeks’ time is allowed.

Put up for admission after four weeks’, retaining

its position, in the same list.

(Mridula Mishra,J.)

A.kumar