High Court Patna High Court - Orders

Shekhar Suman vs The State Of Bihar & Ors on 18 October, 2011

Patna High Court – Orders
Shekhar Suman vs The State Of Bihar & Ors on 18 October, 2011
   IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Letters Patent Appeal No.1527 of 2011
                                      In
               Civil Writ Jurisdiction Case No. 8422 of 2001
                                     With
                 Interlocutory Application No. 7230 of 2011
                                      In
                    Letters Patent Appeal No.1527 of 2011
======================================================
Shekhar Suman Son of Shri Jawala Prasad Resident of Village- Adalchak,
P.O.- Asta, P.S. Tharthari, District- Nalanda
                                                        .... ....   Appellant
                                     Versus
1. The State of Bihar through its Principal Secretary Human Resources
Development Department, Government of Bihar, New Secretariat, Patna
2. The Director, Primary Education Government of Bihar New Secretariat,
Patna
3. The District Teachers Appointment Appellate Tribunal, Nalanda at
Biharsharif
4. District Superintendent of Education, Nalanda
5. The Block Development Officer, Tharthari, Nalanda
6. The Block Education Extension Officer, Hilsa, Nalanda
7. Panchayat Secretary, Gram Panchayat Raj, Asta under Block Tharthari,
District- Nalanda
8. Manish Kumar Son of Jagat Kishore Prasad Resident of Village- Asta,
P.S.- Tharthari, District- Nalanda
                                                       .... .... Respondents
======================================================
Appearance :
For the Appellant        :     Mr. Bijay Kumar Pandey, Advocate
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
           and
           HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER

2 Patna High Court LPA No.1527 of 2011 (2) dt.18-10-2011

2/2

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 18-10-2011 Interlocutory Application No. 7230 of 2011:

Delay of 87 days occurred in filing the Letters Patent
Appeal is condoned.

Interlocutory Application stands disposed of.
Letters Patent Appeal No.1527 of 2011:

Feeling aggrieved by judgment and order dated 13th
May 2011 made by the learned single Judge in above C.W.J.C.
No. 8422 of 2011, the writ petitioner has preferred the present
Appeal under Clause 10 of the Letters Patent.

The subject matter of dispute is non-selection of the
appellant for appointment as Panchayat Shikshak in Gram
Panchayat Asta under Tharthari Block, District Nalanda and
selection and appointment of respondent no.8. The appellate
authority below and the learned single Judge have recorded
concurrent finding that the appellant, at the time of counselling,
did not produce the relevant documents for verification. Rejection
of his candidature was, therefore, justified.

In view of the aforesaid concurrent finding, no
interference is warranted. Appeal is dismissed in limine.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)
Pawan/-