High Court Patna High Court - Orders

Virendra Lal Karn vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Virendra Lal Karn vs The State Of Bihar & Ors on 5 September, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.9275 of 2008
                  VIRENDRA LAL KARN, S/O SRI DEV NARAYAN LAL
                  DAS, R/O MOHALLA-CHHOPKRI PARI, LAXMI SAGAR,
                  P.S.+TOWN+DISTRICT-DARBHANGA, PRESENTLY
                  WORKING AS LABORATORY ASSISTANT (TRADE-
                  ELECTRONIC TECHNOLOGY) R.S.B.INTER COLLEGE,
                  SAMASTIPUR.                 ............PETITIONER.
                                      Versus
                     1. THE STATE OF BIHAR.
                     2. THE SECRETARY, PRIMARY, SECONDARY AND
                        ADULT EDUCATION, GOVERNMENT OF BIHAR,
                        NEW SECRETARIAT, PATNA.
                     3. THE DIRECTOR, SECONDARY EDUCATION,
                        BIHAR, PATNA.
                     4. THE DEPUTY DIRECTOR, SECONDARY
                        EDUCATION, DEPARTMENT OF HUMAN RESOURCES
                        DEVELOPMENT, GOVERNEMNT OF BIHAR, NEW
                        SECRETARIAT, PATNA.
                     5. THE FINANCE COMMISSIONER, GOVERNMENT OF
                        BIHAR, OLD SECRETARIAT, PATNA.
                     6. THE PRINCIPAL, R.S.B.INTER COLLEGE,
                        SAMASTIPUR.             ............RESPONDENTS.
                                -----------

2 05.09.2011 Learned counsel for the petitioner

submits that the impugned order dated

20.04.2005, as contained in Annexure-3, and

the consequential letter of the Director,

Secondary Education dated 18.04.2008, as

contained in Annexure-5, have already been

quashed by this Court by order dated

19.05.2008 passed in CWJC NO.1271 of 2006.

                             Learned          counsel          for       the

                 respondents        does     not     dispute    the     said

                 submission       of    learned       counsel    for     the

                 petitioner.

                             In   the      circumstances,       this    writ
                           2




application is also allowed in terms of the

order dated 19.05.2008 passed in CWJC

NO.1271 of 2006. The orders and directions

of this Court passed in the said case shall

apply to the case of the petitioner also.

Arvind/                       ( J.N. Singh, J.)