IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10292 of 2010
1. PRAMOD KUMAR S/O SRI SITA RAM PRASAD R/O VILL
SHERPUR (RAMPUR), P.O.SHERPUR(RAMPUR), P.S.MANER,
DISTT-PATNA
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY-CUM-COMMISSIONER,
HUMAN RESOURCES DEVELOPMENT DEPARTMENT THE
STATE OF BIHAR, NEW SECRETARIAT, PATNA
3. THE DISTRICT MAGISTRATE BHOJPUR (ARA)
4. THE DISTRICT EDUCATION OFFICER BHOJPUR (ARA)
5. THE BLOCK DEVELOPMENT OFFICER ARA, DISTT-
BHOJPUR
6. THE BLOCK EDUCATION OFFICER ARA, DISTT-BHOJPUR
7. THE MUKHIYA , GRAM PANCHAYAT DAULATPUR,
P.S.ARA, DISTT-BHOJPUR
8. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT
DAULATPUR, BLOCK ARA, DISTT-BHOJPUR
-----------
02. 4.3.2011 Since there is no clear and categorical finding or
assertion made by the petitioner under the circumstance in which
he was not allowed to participate in the counselling, the finding
given by the appellate authority in Appeal Case No.747 is hereby
quashed. The matter is remitted back with a direction that the
appellate authority will examine the records, hear the parties and
on verification thereof pass a fresh order.
The writ application is allowed.
rkp (Ajay Kumar Tripathi,J.)