IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10432 of 2011
Vijay Kumar Prabhat SON OF SHRI JAYDEO MAHTO
RESIDENT OF VILLAGE DHAMAKKA, P.O.
BELONCHA, P.S. LAKHANOR, DISTRICT
MADHUBANI.
Versus
The State Of Bihar & Ors
----------------------------------
2 12/09/2011 Appointment of the petitioner was for contract
for service to work as a Panchayat Rozgar Sewak on the
basis of a contract executed between the respondents and
the petitioner. Contract stands terminated by virtue of
annexure-5 on the background that the performance of
the petitioner was not satisfactory.
The reason for rescinding of the contract is being
disputed by the petitioner.
If there is a breach of the terms and conditions of
the contract for service, the remedy for the petitioner
would lie under the common law. No interference is
warranted in the writ application in the given set of facts
and the nature of the appointment of the petitioner.
This writ application is dismissed with the
observation aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)
-2-