High Court Patna High Court - Orders

Dudhnath Ram vs The State Of Bihar &Amp; Ors on 15 November, 2010

Patna High Court – Orders
Dudhnath Ram vs The State Of Bihar &Amp; Ors on 15 November, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.4325 of 2004
     DUDHNATH RAM son of Late Gurhum Ram, resident of village- Goriya
     Chapra, P.O. and P. S. Rivilgang, District- Saran, at present working as an
     (Incharge headmaster), Assistant Teacher in Middle School Chakia, Anchal-
     Manjhi-2, District- saran.
                                                                       ..... Petitioner.
                                     Versus
     1. THE STATE OF BIHAR
     2. The Divisional Commissioner, Saran Division, Chapra.
     3. The District Magistrate, Saran at Chapra.
     4. The District Education Establishment Committee through it's Chairman,
        the Deputy Development Commissioner, Saran at Chapra.
     5. The District Superintendent of Education, Saran at Chapra.
     6. The Range Education Officer, Mashrakh, District- Saran.
     7. The Block Education Extension Officer, Ekma-1, District- Saran.
     8. The District Treasury Officer, Saran at Chapra.
                                                                    ... Respondents.
                                    -----------

5. 15.11.2010 Having heard learned counsel for the parties as

also perusing the materials on record, this Court would

find no error in the impugned order dated 11.2.2004

passed by the Divisional Commissioner in appeal

affirming the order of minor punishment passed by the

District Superintendent of Education, Chapra on

21.10.1997.

The solitary charge against the petitioner of

being absent in unauthorised manner having been proved

against him, the order of non-payment of salary for the

period in question as also an entry of censure in his service

record would hardly require any interference by this Court
2

in exercise of its power under Article 226 of the

Constitution of India.

That being so, this writ application is wholly

misconceived and is, accordingly, dismissed.

kanchan                         (Mihir Kumar Jha, J.)