High Court Patna High Court - Orders

Md.Shakil Ahmad vs The State Of Bihar & Ors on 11 July, 2011

Patna High Court – Orders
Md.Shakil Ahmad vs The State Of Bihar & Ors on 11 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CIVIL WRIT JURISDICTION CASE No.4639 of 2008
                 ======================================================

MD.SHAKIL AHMAD, S/O HANIF SANI, R/O
VILLAGE-RAHMATGANJ, P.S.-SHRINAGAR,
DISTRICT-MADHEPURA.

…. …. Petitioner/s
Versus

1. THE STATE OF BIHAR.

2. THE SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT, GOVERNMENT OF BIHAR.

3. THE DISTRICT MAGISTRATE, MADHEPURA.

4. THE DISTRICT EDUCATION OFFICER, MADHEPURA.

5. THE SUB-DIVISIONAL OFFICER, MADHEPURA.

…. …. Respondent/s
======================================================
Appearance :

For the Petitioner/s : Mr. Dhirendra Kr.Jha 2
Mr. Krishna Chandra Jha

For the Respondent/s : Mr. (Ga6)
======================================================

2 11-07-2011 Petitioner is aggrieved by non-consideration of his case

for appointment as Nagar Panchayat Teacher in the High School.

Petitioner has an alternative remedy before the

statutory Appellate Authority constituted under the Rules.

In the circumstances, the writ application is disposed

of with liberty to the petitioner to move the Appellate Authority

for ventilating his grievances.

(Jayanandan Singh, J)
Arvind/