High Court Patna High Court - Orders

Suman Kumar Jaiswal vs The State Of Bihar &Amp; Ors on 27 January, 2011

Patna High Court – Orders
Suman Kumar Jaiswal vs The State Of Bihar &Amp; Ors on 27 January, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.7843 of 2010
                 1. SUMAN KUMAR JAISWAL S/O SRI SHYAM SUNDER
                 CHAUDHRY R/O VILL.- MUZAFFARA, P.S.- BIRPUR,
                 DISTT.- BEGUSARAI
                                         Versus
                  1. THE STATE OF BIHAR
                  2. THE DISTRICT MAGISTRATE, BEGUSARAI
                  3. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                  BEGUSARAI
                  4. THE SUB-DIVISIONAL OFFICER, BEGUSARAI
                  5. THE BLOCK DEVELOPMENT OFFICER, BIRPUR,
                  BEGUSARAI
                  6. THE BLOCK EDUCATION EXTENTION OFFICER
                  BIRPUR, BEGUSARAI
                  7. THE MUKHIYA, DIH PAR PANCHAYAT, BIRPUR,
                  BEGUSARAI
                  8. THE PANCHAYAT SEVAK, DIH PAR PANCHAYAT,
                  BIRPUR BEGUSARAI
                  9. ASHOK KUMAR SAH S/O LATE HARILAL SAHU R/O
                  VILL.- MUZZAFARA, P.S.- BIRPUR, DISTT.- BEGUSARAI
                                       -----------

2 27/01/2011 No interference is warranted in the impugned

order contained in annexure-5 because there is no legal

infirmity in the order passed by the District Teachers

Employment Appellate Authority, Begusarai. In absence

of any post of Panchayat Shiksha Mitra in existence after

1.7.2006, no direction can be given for appointment of

the petitioner, whatever be the merits of the case.

This writ application is dismissed.

    AMIN/                          (Ajay Kumar Tripathi, J.)