IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14698 of 2010
1. RAHUL KUMAR S/O SRI DAYA PRASAD R/O VILL.-
DUMRAITH, P.S.- BHABUA, DISTT.- KAIMUR (BHABUA)
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY HUMAN RESOURCES DEPARTMENT,
BIHAR, PATNA
2. STATE PROJECT DIRECTOR, BIHAR EDUCATION
PROJECT, BIHAR, PATNA
3. DISTRICT SUPERINTENDENT OF EDUCATION-CUM-
DISTRICT PROGRAMME COORDINATOR, BIHAR
EDUCATION PROJECT, KAIMUR (BHABUA)
4. BLOCK EDUCATION EXTENSION OFFICER-CUM-
BLOCK RESOURCES CENTER COORDINATOR
MOHANIA, KAIMUR (BHABUA)
-----------
2 22/04/2011 The appointment of the petitioner was on a short
term contract on the post of Data Entry Operator.
Petitioner is aggrieved because the impugned order of his
transfer has been effected by the District Programme
Coordinator, Bihar Education Project, Kaimur, which
according to the petitioner, is contrary to the service
regulation since it is stated that power to transfer is
vested in the State Project Director, Bihar Education
Project, Patna (respondent no. 2) and no body else.
Let petitioner file an application before the State
Project Director (respondent no. 2) on this issue who will
look into the matter and take a decision within a period
of six weeks from the date of filing of the said
-2-
application along with a copy of this order.
This writ application is disposed of with the
observation aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)