High Court Patna High Court - Orders

Fr.Jose Kaiprampatt S.J. vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court – Orders
Fr.Jose Kaiprampatt S.J. vs The State Of Bihar & Ors on 30 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA

                   CIVIL WRIT JURISDICTION CASE No.3417 of 2010

       1. FR. JOSE KAIPRAMPATT S.J. S/O MR. PAULOSE KAIPRAMPATT R/O BDVS,
          P.S. RAJA BAZAR, DISTT.- PATNA
                                      Versus
      1. STATE OF BIHAR THROUGH THE SECRETARY CUM COMMISSIONER
           HUMAN RESOURCES DEVELOPMENT DEPTT., GOVT. OF BIHAR, PATNA
      2. SECRETARY CUM COMMISSIONER HUMAN RESOURCES DEVELOPMENT
           DEPTT., GOVT. OF BIHAR, PATNA
      3. THE SECRETARY, BIHAR STATE STAFF SELECTION COMMISSION,
           BIHAR, PATNA
                For the Petitioner/s:  Mr. K.M.JOSEPH
                                       Mr. HEMANT KUMAR
                                       Mr. THRESSIAMMA K.P.
                For the Respondent/s:  Mr. (AAG3)
                                       Mr. P.K.SHAHI
                                          -----------------

03. 30.06.2011 Prayer has been made in the writ petition is as under:

“Annexure-1 the government order dated

04.03.1993, subject of which is unaided government schools

including minority schools. The prayer and subject of the

government order read together clearly spells out that the prayer

has been made for the aided school while the government’s

order on the subject of unaided school including the minority

schools.”

Thus, in our opinion the petition is misconceived

liable to be dismissed and is accordingly dismissed. It is open

for the petitioner to file a proper petition by the aggrieved

minority schools.





                                                ( Prakash Chandra Verma, J. )


        Mkr.                                      (Aditya Kumar Trivedi, J.)