IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11758 of 2005
RANGI RAM @ RANGI LAL RAM, SON OF LATE THAG RAM, RESIDENT OF VILLAGE
NARAINPUR, P.S. AND P.O. KUCHAIKOTE, DISTRICT GOPALGANJ.
---------------------------------------------------------------------------------------------------- PETITIONER
Versus
1. THE STATE OF BIHAR.
2. DIRECTOR, PRIMARY EDUCATION, GOVERNMENT OF BIHAR, PATNA.
3. DISTRICT SUPERINTENDENT OF EDUCATION, GOPALGANJ.
4. DISTRICT EDUCATION OFFICER, GOPALGANJ.
5. KANHAIYA RAM, SON OF NOT KNOWN, RESIDENT OF VILLAGE TARI, P.S.
MAHNADPUR, P.O. MAHNADPUR, DISTRICT GOPALGANJ.
------------------------------------------------------------------------------------------------ RESPONDENTS
********
3 4.2.2011 Heard learned counsel for the State.
The petitioner was appointed as Assistant Teacher in a
primary school in the year 1976. The writ application has been
filed praying that he may be promoted as the Headmaster of the
school in question.
Nobody appears for the petitioner to press this
application. However, it appears from the pleading that the
petitioner would have retired by now and the ground for seeking
promotion to the post of Headmaster is that somebody junior to
him had been granted the promotion. The promotion on the post
of Headmaster is given on the basis of seniority as well as
vacancy. There are no pleadings to justify that there was a
vacancy and the date on which the petitioner is seeking promotion
to the post of Headmaster.
I, therefore, find no merit in this writ application and it
is accordingly dismissed.
Sanjay ( Sheema Ali Khan, J.)