IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 5096 of 2011
===================================================
Shashi Bhushan Tiwary ............................................... Petitioner
Versus
The State of Bihar & Ors. ........................................Respondents
===================================================
APPEARANCE
For the Petitioner: Mr. Maya Shankar Mishra, Advocate.
For the State: Mr. Anjani Kumar, AAG 10.
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 18.03.2011. This petition filed under Article 226 of the
Constitution in public interest brings forth a glaring
misconduct by one Ashok Kumar @ Ashok Ram, Mukhiya
of Gram Panchayat – Bilauti, P.S. Shahpur, Dist. – Bhojpur
in securing employment as a High School teacher while he
is holding the post of Mukhiya.
If the allegation is true, the said Mukhiya has
committed a grave misconduct.
Let the District Collector, Bhojpur make a proper
enquiry into the matter and submit a report to this Court.
Stand over to 8th April 2011.
Copy of this order be furnished to both the
learned Advocates.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip