IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7610 of 2005
MD.ZAFEER AHMAD, Sarh Sewak, Kritrim Garbadhan Kendra,
Raxaul, East Champaran, son of Md. Jamil Ahmad, resident of village -
Jaitia, P O - Jaitia, P S - Goah, District - Aurangabad.
Versus
1. THE STATE OF BIHAR.
2. The Commissioner cum Secretary, Veterinary Department, Bihar,
Patna.
3. The Regional Director, Veterinary Department, North Bihar Zone,
Muzaffarpur.
4. The District Animal Husbandry Officer, East Champaran, Motihari.
5. The Mobile Veterinary Officer, Check Post Raxaul, East
Champaran.
-----------
3 26.08.2010 Heard learned counsel for the petitioner and the State.
Vide order contained in Annexure-7 the petitioner has been
dismissed on the ground that his appointment was illegal made by the
Regional Deputy Director, Animal Husbandry, who did not have the
authority.
This Court is not impressed by the fine distinction sought to
be made with regard to the case of the present petitioner and the case
which came to be decided by the Hon`ble Supreme Court in the case of
State of Bihar v. Upendra Narayan Singh and others, (2009) 5 SCC
65. The issue has been squarely answered by the Supreme Court.
In view of the same the writ of the petitioner is hereby
dismissed.
rkp ( Ajay Kumar Tripathi, J.)