High Court Patna High Court - Orders

Vindhyachal Choudhary vs The State Of Bihar &Amp; Ors on 4 February, 2011

Patna High Court – Orders
Vindhyachal Choudhary vs The State Of Bihar &Amp; Ors on 4 February, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA

                               CIVIL WRIT JURISDICTION CASE No.2338 of 2011
                 ====================================================
                 Vindhyachal Choudhary, Son of Sri Raghu Choudhary, resident of Village-
                 Tetrarh, P.S.-Akorhi Gola, District-Rohtas.
                                               ....             ....    Petitioner
                                               Versus
                 1. The State of Bihar.
                 2. The Secretary, Revenue and Land Reforms, Government of Bihar, Old
                    Secretariat, Patna.
                 3. The Joint Secretary, Revenue and Land Reforms, Government of Bihar,
                    Old Secretariat, Patna.
                 4. The Commissioner, Patna Division, Patna.
                 5. The Collector, Rohtas at Sasaram.
                                               ....             ....    Respondents
                 ====================================================
                 Appearance :
                 For the Petitioner:    Mr. N.K. Malhotra, Senior Advocate with
                                        Mr. Binod Kumar Sinha, Advocate
                                        Ms. Sandhya Mishra, Advocate
                 For the Respondent: Mr. Tej Bahadur Singh, AAG-7 with
                                        Mr. S.S. Mishra, A.C. to AAG-7
                 ====================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                           and
                           HONOURABLE MR. JUSTICE JYOTI SARAN

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

2. 4.2.2011. This petition under Article 226 of the
Constitution is filed in public interest for implementation
of decision dated 20th March 1986 taken by the then
Additional Collector, District-Rohtas in respect of
construction of a Girls’ School in Tetrarh. From the
record it appears that since the aforesaid decision dated
20th March 1986 approved by the District Collector on
23rd March 1986, on 28th March 1988 the Director,
Primary Education-cum-Joint Secretary, Education
Department, Government of Bihar granted permission
for establishment of a Girls’ School at Tetrarh on the
-2-

terms and conditions mentioned in the permission.

It is the grievance of the petitioner that after
more than two decades the high School for Girls as
envisaged under the aforesaid permission has not come
up in village Tetrarh.

We are of the opinion that the cause of action
is remote. Moreover, the permission was granted to a
non-government High School. There cannot be
compulsion on any private body to construct a Girls’
School.

In our opinion, the present petition in public
interest is misconceived. Hence, rejected.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-