IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.19532 of 2010
====================================================
Dinesh Prasad Munna, son of Krishna Nandan Prasad, resident of Village-
Rahui, Police Station-Rahui, District-Nalanda.
.... .... Petitioner
Versus
1. The State of Bihar through the Principal Secretary, information and
Technology Department, Government of Bihar, Patna.
2. The Secretary, information and Technology Department, Government of
Bihar, Patna.
3. The District Magistrate, Nalanda, Distt. At Biharsharif.
4. The Chairman/Director, Bihar State Electronic Development Corporation
Limited, Beltron Bhawan, Shastrinagar, Patna-23.
5. The Project Manager, i-built Technology Ltd., (Vayam Tech) House
No.280, Patliputra Colony, Patna-13.
6. The Officer-in-Charge, E-District Cell, Nalanda at Biharsharif.
7. The Block Development Officer/Circle Officer, Chandi, District
Nalanda.
8. The Block Development Officer/Circle Officer, Noorsarai, District
Nalanda.
9. The Block Development Officer/Circle Officer, Nagarnausa, District
Nalanda.
10. The Block Development Officer/Circle Officer, Silao, District Nalanda.
11. The Block Development Officer/Circle Officer, Silao, District Nalanda.
12. The Block Development Officer/Circle Officer, Islampur, District
Nalanda.
13. The Block Development Officer/Circle Officer, Biharsharif, District
Nalanda.
14. The Block Development Officer/Circle Officer, Karai Parsurai, District
Nalanda.
15. The Block Development Officer/Circle Officer, Ven, District Nalanda.
16. The Block Development Officer/Circle Officer, Hilsa, District Nalanda.
17. The Block Development Officer/Circle Officer, Sarmera, District
Nalanda.
18. The Block Development Officer/Circle Officer, Ekangarsarai, District
Nalanda.
19. The Block Development Officer/Circle Officer, Harnaut, District
Nalanda.
.... .... Respondents
====================================================
Appearance :
For the Petitioner: Mr. Mithilesh Kumar Sharma, Advocate
For the Respondent: Mr. Rajendra Prasad, AAG-1
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
-2-
2. 29.11.2010. The petitioner has complained about the
caste certificate issued on-line by the State of Bihar
under the e-Governance project. The petitioner’s
grievance is that all necessary details are not
incorporated in the certificate and that there is no means
for a prospective employer to verify the correctness of
the certificate and that though the certificate is required
to be issued free of charge, the concerned authorities are
charging for the same.
We are not at all impressed that this is a
litigation in public interest. What should be the format of
a certificate is decided by the Government and not by a
Court of law. If at all any individual has any grievance in
respect of the certificate issued to him he can approach
the concerned authority or may avail of the remedy
available under the law. The matter can hardly be of
public interest.
The petition is rejected summarily.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-