IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3824 of 2010
UMESH KUMAR PANDEY S/O SHRI RAM CHANDRA PANDEY
R/O VILL MARPASIRPAL, P.S.MAJORGANJ, P.O.BASBITTA,
DISTT-SITAMARHI
Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER -CUM-SECRETARY,(PRIMARY AND
SECONDARY EDUCATION ) BIHAR,PATNA
3. THE SECRETARY,RURAL DEVELOPMENT DEPARTMENT
BIHAR,PATNA
4. THE SECRETARY ,I.C.D.S.,DIRECTORATE WELFARE
DEPARTMENT BIHAR,PATNA
5. THE DIRECTOR ,PRIMARY EDUCATION BIHAR,PATNA
6. THE COMMISSIONER TIRHUT DIVISION,MUZAFFARPUR
7. THE DISTRICT MAGISTRATE SITAMARHI
8. THE DISTRICT SUPERINTENDENT OF EDUCATION
SITAMARHI
9. BLOCK DEVELOPMENT OFFICER MAHORGANJ,SITAMARHI
10. THE PRESIDENT ,ZILA PARISHAD SITAMARHI
11. THE MUKHIYA ,GRAM PANCHAYAT PACHHORWA
PANCHAYAT,MAHORGANJ,SITAMARHI
12. PANCHAYAT SECRETARY,GRAM PANCHAYAT
PACHHORWA PANCHAYAT,MAHORGANJ,SITAMARHI
-----------
02. 20.12.2010 Whatever be the background to the litigations which have
carried on over the years, the basic fact cannot be overlooked by the
Court that the issue was appointment/engagement of the petitioner as a
Shiksha Mitra in the year 2003. Since there is no post of Shiksha Mitra
on which engagement can be made after 2006, the whole argument
being made on behalf of the petitioner is only academic.
Submission does not merit any interference in view of the
above developments.
The writ application is dismissed on that ground alone.
rkp ( Ajay Kumar Tripathi, J.)