High Court Patna High Court - Orders

Sarvesh Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 December, 2010

Patna High Court – Orders
Sarvesh Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 20 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.14191 of 2009
                    1. SARVESH KUMAR S/O SHRI DEVENDRA PRASAD RESIDENT AT
                    AND P.O-CHAUSA, DISTT- BUXAR, PRESENTLY POSTED AS
                    ASSISTANT TEACHERS IN GOVERNMENT BASIC SCHOOL,
                    SARENJA, P.S- RAJPUR, DISTT- BUXAR
                    2. SANTOSH KUMAR S/O SHRI KAILASH PRASAD RESIDENT OF
                    AT AND P.O-DUMRAON, DISTT- BUXAR, PRESENTLY POSTED AS
                    ASSISTANT TEACHERS IN GOVERNMENT BASIC SCHOOL,
                    SARENJA, P.S- RAJPUR, DISTT- BUXAR
                    3. AJIT KUMAR S/O SHRI NATHUNI PRASAD RESIDENT AT AND
                    P.O- SARAY FATAK, DISTT- BUXAR, PRESENTLY POSTED AS
                    ASSISTANT TEACHERS IN GOVERNMENT BASIC SCHOOL,
                    SARENJA, P.S- RAJPUR, DISTT- BUXAR
                                     Versus
                    1. THE STATE OF BIHAR   THROUGH THE PRINCIPAL
                    SECRETARY, HUMAN RESOURCES DEVELOPMENT DEPARTMENT,
                    BIHAR, PATNA
                    2. THE DIRECTOR PRIMARY EDUCATION, HUMAN RESOURCES
                    DEVELOPMENT DEPARTMENT, BIHAR, PATNA
                    3. THE REGIONAL DUPTY DIRECTIOR OF EDUCATION PATNA
                    DIVISION, PATNA
                    4. THE DISTRICT EDUCATION OFFICER BUXAR
                    5. THE SUB-DIVISIONAL EDUCATION OFFICER, BUXAR
                    6. THE AREA EDUCATION OFFICER, BUXAR
                    7. THE INCHARGE HEADMASTER, GOVERNMENT BASIC SCHOOL,
                    SARENJA, RAJPURA, BUXAR
                                  -----------

3 20.12.2010 Heard learned counsel for the parties.

In view of the stand of the State that the so called

annexure-1 is forged document not issued by the office of the so

called District Superintendent of Education, Buxar and that even

the signature therein on the said document is a forged document,

there is no occasion for this Court to pass any direction for

payment of salary. In fact, the State would be well advised to take

a legal action against the person/persons who has obtained a

forged document for gaining employment.

This writ application is dismissed.

RPS                              (Ajay Kumar Tripathi,J.)