Patna High Court – Orders
Sudhir Kumar Ojha vs The Union Of India & Ors on 20 October, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12888 of 2008
Sudhir Kumar Ojha, S/o Sri Krishnadeo Ojha, R/v Patahi
Lahladpur, P.S.- Muzaffarpur Sadar, District- Muzaffarpur
..... Petitioner
Versus
01. The Union Of India through the Secretary, Human
Resources Development Department, Govt. of India,
Shashtri Bhawan, New Delhi
02. The Secretary, Human Resources Development
Department, Government of India, New Delhi
03. The State of Bihar
04. The Principal Secretary, Human Resources Development
Department, Govt. of Bihar, Patna
05. The Council for the Indian School Certificate
Examinations, New Delhi, through the Chairman.
06. The Chairman, The Council for the Indian School
Certificate Examinations, New Delhi
..... Respondents
For the Petitioner:- Mr. V.K. Singh &
Mr. Pankaj Kr. Singh, Advocates
For the Respondent
Nos. 5 & 6 :- Mr. N.K. Agarwal, Sr. Advocate
Mr. Jaideep Bedi, Advocate
Mr. Amresh Kumar Sinha, Advocate
For the Union of India: Mr. Binay Kumar Pandey, C.G.C.
For the State of Bihar: Mr. Din Bandhu Singh, G.P.-IX
----------------------------------
18. 20.10.2011 The present appeal is filed in the form of
P.I.L. There is no material to show that the writ
petitioner is aggrieved by the action of the C.B.S.E.
as no Ward or Children of the petitioner is studying
in the School.
Under the above circumstances this
Appeal is dismissed.
(T. Meena Kumari, J.)
(Vikash Jain, J.)
P.K.