High Court Patna High Court - Orders

Vikram Harijan vs The State Of Bihar & Ors on 12 July, 2011

Patna High Court – Orders
Vikram Harijan vs The State Of Bihar & Ors on 12 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.1072 of 2009

                         VIKRAM HARIJAN, S/O VENGA HARIJAN, RESIDENT OF
                         VILLAGE + P.O. - GOGIA, P.S. - RAMNAGAR, DISTRICT
                         - WEST CHAMPARAN
                                                       ................. PETITIONER
                                            VERSUS
                    1.   THE STATE OF BIHAR
                    2.   DISTRICT MAGISTRATE, WEST CHAMPARAN, BETTIAH
                    3.   DISTRICT SUPERINTENDENT OF EDUCATION, WEST
                         CHAMPARAN, BETTIAH
                    4.   BLOCK EDUCATION EXTENSION OFFICER, GAUNAHA II,
                         WEST CHAMPARAN
                    5.   BLOCK DEVELOPMENT OFFICER, GUNAHA II, WEST
                         CHAMPARAN
                                                   ................... RESPONDENTS
                                                 -----------

03. 12.07.2011 Heard learned Counsel for the petitioner and

the State.

Petitioner’s prayer is for a direction to

Respondents to grant him pay-scale of Matric Trained

Teacher from the date he has attained 45 years of age

or completed 15 years of service.

For claiming this relief, petitioner has placed

reliance on a Departmental letter no. 274,663,043,

dated 04.11.1966. Reference of this letter has been

given in the Office Order, issued by the District

Superintendent of Education, East Champaran to Block

Education Extension Officer, which was issued on

03.05.2003. Petitioner has not gone through the

contents of this letter. He does not know whether this

letter has any application in his case, but he claims his

relief, based on this letter. This is just a case of
2

presumption.

I do not find any merit in this application.

Accordingly, it is dismissed.

(Mridula Mishra, J.)
SKM