High Court Patna High Court - Orders

Mritunjay Kumar Sinha vs The State Of Bihar & Ors on 9 November, 2011

Patna High Court – Orders
Mritunjay Kumar Sinha vs The State Of Bihar & Ors on 9 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.15225 of 2011
                   Mritunjay Kumar Sinha S/O Late Sri Krishna Kumar Sinha R/O
                   Mohalla-New Rajendra Nagar Madhubani Purnea, P.S.-K. Hat, District-
                   Purnea.
                                                     Versus
                   1. The State of Bihar.
                   2. The Principal Secretary of Rural Development Department,
                   Government of Bihar, Patna.
                   3. The District Magistrate, Purnea.
                   4. The Deputy Development Commissioner, Purnea.
                                                -----------

02. 09.11.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

Petitioner was appointed on the basis of contract

executed between him and the respondent DRDA. The post is

supposed to be Panchayat Rojgar Sewak. The contract has been

rescinded by the authorities under the circumstance which is

reflected from the record.

In the opinion of this Court remedy of writ does not

lie for the petitioner to assail such a decision. Common law

remedy is the answer for him, if he feels there is a breach of

contract or he has a case for compensation for such a breach

before appropriate forum.

Writ is dismissed.

rkp                                                      ( Ajay Kumar Tripathi, J.)