Patna High Court – Orders
Sunil Kumar Suman vs The State Of Bihar &Amp; Ors on 27 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7943 of 2010
1. SUNIL KUMAR SUMAN, S/O RAM BRIKSH SINGH,
R/O VILLAGE- JATTI BHAWANPUR,PANCHAYAT
PILAKHI, DISTRICT-NALANDA.
Versus
1. THE STATE OF BIHAR.
2. THE REGIONAL DEPUTY DIRECTOR,PATNA
DIVISION,PATNA.
3. THE DISTRICT MAGISTRATE, NALANDA.
4. THE SUPERINTENDENT OF EDUCATION,NALANDA.
5. THE BLOCK DEVELOPMENT
OFFICER,RAJGIR,NALANDA.
6. THE EDUCATION EXTENSION
OFFICER,RAJGIR,NALANDA.
7. THE MUKHIYA GRAM PANCHAYAT RAJ
PILKHI,RAJGIR,NALANDA.
8. THE PANCHAYAT SECRETARY GRAM PANCHAYAT
RAJ,PILKHI,RAJGIR,NALANDA.
-----------
2 27/01/2011 Having heard learned counsel for the petitioner
and learned counsel for the State it appears that it is a
misplaced kind of writ application where the decision
taken by the Panchayat not to renew the contract of the
petitioner as Shiksha Mitra as far back as in the year
2004, is now being challenged in the year 2010 without
any valid or cogent explanation in this regard.
In view of the above, this writ application is
dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)