IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13621 of 2010
1. GEETA KUMARI D/O RAM NARESH SINGH R/O
VILLAGE AND P.O. + P.S.- TILAUTHU, DISTT.- ROHTAS
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVT. OF BIHAR, PATNA
2. THE DISTRICT MAGISTRATE, ROHTAS AT
SASARAM
3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
ROHTAS AT SASARAM
4. THE SECRETARY, BIHAR SCHOOL EXAMINATION
BOARD - CUM - BIHAR INTERMEDIATE COUNCIL
SECTION, BIHAR, PATNA
5. THE BLOCK EDUCATION EXTENSION OFFICER
(BEEO TILLAUTHU, ROHTAS AT SASARAM)
6. THE BLOCK DEVELOPMENT OFFICER (B.D.O.)
TILAUTHU BLOCK, ROHTAS AT SASARAM
7. THE MUKHIA, CHANDANPUR GRAM PANCHAYT OF
TILLAUTHU BLOCK OF DISTRICT - ROHTAS AT
SASARAM
8. THE KARAMCHARI, CHANDAN PURA GRAM
PANCHAYAT null OF BLOCK TILLAUTHU OF DISTT.-
ROHTAS AT SASARAM
9. RINTU KUMARI @ RINTU DEVI D/O RAJENDRA
PRASAD SINGH PRESENTLY POSTED AS PRIMARY
TEACHER IN PRIMARY SCHOOL, CHORI-CUP OF
CHANDAPURA GRAM PANCHAYAT OF BLOCK, P.S.-
TILLATHU OF DISTT.- ROHTAS AT SASARAM
10. SHUSHILA KUMARI @ SUSHILA DEVI D/O RAM
SUNDER SAO R/O VILL.- CHORICUP, P.O. + P.S.-
TILAUTHU, DISTT.- ROHTAS AT SASARAM,
PRESENTLY POSTED AS PRIMARY TEACHER AT
PRIMARY SCHOOL, BAHERA OF CHANDAPURA GRAM
PANCHAYAT OF DISTT.- ROHTAS AT SASARAM
-----------
2 11/04/2011 This Court is not convinced that every authority
or Institution should be set in motion for a roaming and
fishing enquiry against a person merely because an
-2-
objection has been raised that the person has obtained
appointment on the basis of forged and fabricated
documents. It does not require a filing of a writ
application since the petitioner could have obtained
necessary information of the kind on an application of
Rs. 15/- under the Right to Information Act, if he wanted
to know from the erstwhile Intermediate Council whether
the marks sheet obtained by the private respondents was
forged or fabricated.
Let the petitioner do the same under the said
Act. If the materials do emerge, petitioner may move
before the appropriate forum with the appropriate
materials for adjudication.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)