High Court Patna High Court - Orders

Meena Devi vs The State Of Bihar & Ors on 21 September, 2011

Patna High Court – Orders
Meena Devi vs The State Of Bihar & Ors on 21 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.11719 of 2011

                  Meena Devi WIFE OF ASHOK PASWAN RESIDENT
                  OF MAHUAR KHURD, P.S. BUNIYADGANJ,
                  DISTRICT GAYA
                                          Versus
                             The State Of Bihar & Ors
                             ----------------------------------

2 21/09/2011 In absence of any material or rules having been

produced before this Court which can demonstrate that

the engagement of the petitioner as a cook is by the State

in a substantive capacity, any engagement by any

authority will not come within the ambit of writ

jurisdiction of this Court.

This writ application is dismissed because the

Court cannot exercise or entertain applications of such

kind where the Court has no business to delve into the

affairs of such engagement i.e. engagement of a Cook by

a Vidyalaya Sewa Samiti.

    AMIN/                         (Ajay Kumar Tripathi, J.)