High Court Patna High Court - Orders

Uday Kumar vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Uday Kumar vs The State Of Bihar &Amp; Ors on 3 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.2366 of 2010
                     UDAY KUMAR S/O JANKI PRASAD, R/O VILLAGE-
                     KOPIN, PO- BIJU BIGHA, PS- SOTAHI, DISTT-
                     NAWADAH-----------------PETITIONER
                                    Versus
                     1. THE STATE OF BIHAR
                     2. THE DISTRICT TEACHERS EMPLOYMENT APPELLATE TRIBUNAL,
                        NAWADAH REPRESENTED THROUGH ITS PRESIDING OFFICER
                     3. THE B.D.O. MESCOR, NAWADAH
                     4. THE BLOCK EDUCATION EXTENSION OFFICER, MESCOR, NAWADAH
                     5. SHRI KURBAN ALI MUKHIYA, PANCHAYAT RAJ, AKRI PANDEY
                        BIGHA, BLOCK MESCOR, DISTT-NAWADAH
                     6. THE MUKHIYA ( AS THE THEN WAS) PANCHAYAT RAJ, KARI
                        PANDEY BIGHA, BLOCK MESCOR, DISTT- NAWADAH
                     7. SHRI RAM NANDAN PD. SINGH, PANCHAYAT SECY. PANCHAYAT
                        RAJ, KARI PANDEY BIGHA, BLOCK MESCOR, DISTT- NAWADAH--
                        ----------------------------RESPONDENTS.
                                 -----------

2 3.12.2010 Heard learned counsel for the parties.

Impugned order is annexure-4 dated 15.12.2009 by

virtue of which the appellate authority has decided and held that

the petitioner was appointed because he happened to be the son of

Mukhiya who was part of the decision making body, by illegally

removing one Arbind Kumar from the post of Shiksha Mitra. The

detailed findings in this regard are there.

Since the petitioner’s appointment on the post was

illegal and a clear case of nepotism, the appellate authority had

rightly held that the petitioner had no right and had to be validly

removed from the post. No interference is required in the matter.

This writ application is dismissed.

PS                              (Ajay Kumar Tripathi,J.)