Patna High Court – Orders
Upendra Kumar &Amp; Ors vs The State Of Bihar &Amp; Ors on 3 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2418 of 2010
1. UPENDRA KUMAR S/O RAM PRASAD YADAV R/O VILL- SHYAMDEO
,PO & PS- DHAMOUL, DISTRICT NAWADA
2. JAY RAM YADAV S/O JUGESHWAR YADAV R/O VILLAGE- CHANDI
PO- BRINDAVAN PS- ARIYARI, DISTT- SHEIKHPURA
3. JAY PRAKASH PRASAD S/O LATE BALDEO MAHTO R/O VILLAGE-
BENIPUR PO & PS- RUPAW DISTT- NAWADA---PETITIONERS
Versus
1. THE STATE OF BIHAR THROUGH THE SECY. GOVT. OF
BIHAR,PATNA
2. THE COMMISSIONER-CUM-SECY, DEPTT. OF HUMAN RESOURCES
DEVELOPMENT, GOVT. OF BIHAR, PATNA
3. THE DIRECTOR, EDUCATION DEPTT. GOVT. OF BIHAR, PATNA.
4. THE PRINCIPAL SECY. DEPTT. OF HUMAN RESOURCES
DEVELOPMENT, GOVT. OF BIHAR, PATNA
5. THE DISTRICT MAGISTRATE,NAWADA
6. THE DISTRICT SUPERINTENDENT OF EDUCATION, NAWADA
7. THE B.E.E.O. PAKRI BARAWAN, DISTT- NAWADA--RESPONDENTS
-----------
2 3.12.2010 Heard learned counsel for the parties.
Since the petitioner had obtained a degree from
Hindi Sahitya Samellan, Prayag Allahabad which is not a
recognized institution for B. Ed. Degree by the State, his
appointment was cancelled. The dismissal of the petitioner was for
valid and cogent reason. No interference is required.
This writ application is dismissed.
RPS (Ajay Kumar Tripathi,J.)