Citation : 2025 Latest Caselaw 409 Patna
Judgement Date : 4 July, 2025
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.18437 of 2024
======================================================
Grijesh Kumar Sharma Son of Dhanai Sharma, Resident of village and P.O.
Bagahi, P.S. Kateyan District- Gopalganj.
... ... Petitioner/s
Versus
1. The State of Bihar through the Chief Secretary, Government of Bihar, Patna.
2. The Additional Chief Secretary, Panchayati Raj Department, Government of
Bihar, Patna.
3. The District Magistrate -cum-District Election Officer (Panchayat),
Gopalganj, District - Gopalganj.
4. The District Panchayat Raj Officer, Gopalganj, District- Gopalganj.
5. The Block Development Officer, Kateya, District- Gopalganj.
6. Punam Sharma wife of Sanjay Sharma Resident of village and P.O. Bagahi,
P.S. Kateyan, District - Gopalganj.
7. The State Election Commission (Panchayat), Sone Bhawan, Birchand Patel
Path, Patna through the State Election Commissioner.
8. The State Election Commissioner, The State Election Commission
(Panchayat), Sone Bhawan, Birchand Patel Path, Patna.
9. The Officer on Special Duty, The State Election Commission (Panchayat),
Sone Bhawan, Birchand Patel Path, Patna.
... ... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. S.B.K. Mangalam, Advocate
Mr. Awnish Kumar, Advocate
Mr. Kumar Gaurav, Advocate
Mr. Vikas Kumar Singh, Advocate
For the Respondent/s : Mr. Ajay Kumar, A.C. to G.P.-4
For Election Commission : Mr. Ravi Ranjan, Advocate
For respondent No.6 : Mr. Dhaneshwar Pd. Gupta, Advocate
======================================================
CORAM: HONOURABLE MR. JUSTICE ALOK KUMAR SINHA
CAV JUDGMENT
Date : 04-07-2025
1) Heard the parties.
2) The petitioner in the present writ application has
prayed for grant of following reliefs :-
"(I) For issuance of an appropriate writ in the nature of
CERTIORARI for quashing the order dated 14.10.2024 passed by
the Respondent no.8 and contained in his memo no.3817dated
Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
2/16
14.10.2024
whereby and where under, exercising his power under Section 136 (2) of the Bihar Panchayat Raj Act, 2006 (hereinafter referred to as the Gram Panchayat Act), the Respondent no.8 has beeri pleased to declare the petitioner disqualified to hold the post of municipality of Gram Panchayat Raj, Ramdas Bagahi under Kateya Block of Gopalganj District on the ground that according to petitioner's date of birth mentioned in his matriculation certificate and the marks-sheet produced by the petitioner, his date of birth is 01.06.2001 and therefore, on the date of scrutiny of nomination paper on 03.10.2021, the petitioner was aged about 20 years 4 months and 02 days notwithstanding that for the purposes of ascertainment of petitioner's age, the petitioner was referred to a Medical Board and the Medical Board has assessed his age to be more than 25 years.
(II) For a declaration that if there are other various documents in connection with the age of the petitioner like Adhar Card, PAN card, Passport etc., according to which, the petitioner was born in 1981 i.e. 01.06.1981 and to resolve the controversy, he was referred to Medical Board and Medical Board has assessed the petitioner's age to be more than 25 years on the date when he was examined by the Medical Board, the Respondent no.8 was not justified to declare the petitioner disqualified to hold the post of Mukhiya even if according to the entry made in the matriculation certificate he was under age on the date of scrutiny of nomination paper i.e. 03.10.2021. (III) For issuance of an appropriate writ in the nature of MANDAMUS ,commanding and directing the Respondent Authorities for reinstatement of the petitioner to the post which he was holding on or before the passing of impugned order by the Respondent no.8 and communicated by the Respondent no.9 on 14.10.2024. (IV) For issuance of any other appropriate writ/writs, order/ orders, direction/directions for which the writ petitioner would be found entitled under the facts and circumstances of the case."
3) Learned counsel appearing for the petitioner
submits that the State Election Commission had notified
Panchayat Election, 2021 in Gram Panchayat Raj, Ramdas
Bagahi in which the petitioner, respondent No.6 and many
other candidates had filed their nomination to contest for
the post of Mukhiya of the said Gram Panchayat. The Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
petitioner and the respondent No.6 Smt. Punam Sharma
are co-villagers and known to each other but on the date of
scrutiny of nomination paper, i.e., 03.10.2021, no
objection was raised by the respondent No.6 against the
validity of petitioner's nomination on any ground
whatsoever including his age to contest the election. It is
further stated that the petitioner, the respondent No.6, Smt.
Punam Sharma and many other candidates contested the
election and ultimately after counting of votes, the
petitioner was declared elected for the pose of Mukhiya of
Gram Panchayat Raj, Ramdas Bagahi.
4) It is further submitted by learned counsel for
the petitioner that after the declaration of result in favour
of the petitioner by the Returning Officer, a complaint
under Section 136(2) of the Panchayat Raj Act, 2006 was
filed by the respondent No.6, Smt. Poonam Sharma before
the respondent No.8, i.e., State Election Commissioner,
wherein a prayer was made to declare the petitioner
disqualified to hold the post of Mukhiya of the said Gram
Panchayat on the ground that his date of birth as per
matriculation certificate was 01.06.2001, and therefore, on
the date of scrutiny of nomination paper, i.e, 03.10.2021, Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
the petitioner was less than 21 years of age, which as per
respondent No.6, was a pre-condition to contest the
Panchayat election, in view of the provision contained
under Section 136 (1) (b) of the Panchayat Raj Act, 2006.
For ready reference Section 136(1)(b) of Bihar Panchcyat
Raj Act, 2006 is quoted hereinbelow for needful :-
"136. Disqualification for Membership.
(1)Notwithstanding anything contained in this Act, a person shall be disqualified for election or after election for holding the post as Mukhiya, member of the Gram Panchayat, Sarpanch, Panch of the Gram Katchahri, member of the Panchayat Samiti and member of Zila Parishad, if such person-
(b)is so disqualified by or under any law for the time being in force for the purposes of elections to the Legislature of the State. Provided that no person shall be disqualified on the ground that he is less than twenty five years of age, if he has attained the age of twenty one years;
[Emphasis Supplied]
5) Learned counsel for the petitioner further submits that after
service of notice, the petitioner appeared before the respondent No.8,
i.e., the State Election Commission and filed his counter
affidavit/written statement. As per the petitioner, the petitioner himself
had brought on record the matriculation certificate according to which
the petitioner's date of birth was 01.06.2001, however, along with his
counter affidavit, the petitioner had also placed on record many other Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
records, such as his passport, his driving license, his election photo
identity card, his affidavit sworn before Notary Public and his
application to the Principal, Higher Secondary School, Dimapur,
Gopalganj, requesting therein to correct his date of birth in his
matriculation certificate. All these additional documents were brought
before the respondent No.8 to prove that the petitioner's date of birth is
actually 01.06.1981 and not 01.06.2001. The counsel for the petitioner
further submits that after filing of the counter affidavit before the
respondent-Commission, the petitioner had also produced his Aadhar
Card, Pan Card, Ration Card, Voter list etc to to establish that his date
of birth was 01.06.1981. Learned counsel for the petitioner also
submits that on his request, the respondent-Commission had granted
liberty to the petitioner to get his age assessed by the Medical Board
and in pursuance thereto, the petitioner was requested before the
Medical Board of Sri Krishna Medical College and Hospital,
Muzaffarpur. The petitioner appeared before the Medical Board on
30.09.2023 for assessment of his age and after analysis, the Medical
Board recorded its finding that the petitioner was more than 25 years of
age. The said report of the Medical Board has been annexed with the
writ application as Annexure P-4. Subsequently, by letter No. 1336
dated 07.10.2023, the Chairman and member of Medical Board are Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
also said to have informed Principal, S.K.M.C.H., that in their
opinion, the petitioner was more than 25 years of age.
6) Learned counsel for the petitioner further submits that the
respondent-Commission was also pleased to call for a report from the
District Magistrate-cum-District Election Officer vide its order dated
19.12.2023, 29.04.2024. In compliance thereof, the District Panchayat
Raj Officer, Gopalganj submitted his report and all relevant document
for consideration by the respondent-Commission vide his letter No.920
dated 14.05.2024 (Annexure P/5). In this report, as per the learned
counsel for the petitioner, the District Panchayat Raj Officer had
mentioned about the birth certificates of three daughters namely, Lavli
Sharma, Ragini Sharma, and Rauli Sharma and one son, Aayush
Sharma, according to which first daughter, Lavli Sharma was born to
the petitioner on 24.4.2013 and, therefore, in no case it can be accepted
that the petitioner was born in 2001.
7) It is further submitted that in support of the case as alleged in the
complaint, respondent No.6, Smt. Poonam Sharma only relied upon the
matriculation certificate of Bihar School Examination Board in which
the date of birth was mentioned as 01.06.2001.
8) The learned counsel for the petitioner further states and submits
that despite there being overwhelming evidence, such as passport,
driving license, Election photo I.D. Card, his affidavit sworn before Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
Notary Public, Aadhar Card, Pan Card, ration card, voter list, etc.
which clearly established the fact that the petitioner was born on
01.06.1981, the respondent-Commission has illegally only relied upon
the matriculation certificate of the petitioner for determining his date of
birth to be 01.06.2001 and simply on that basis, the respondent-
Commission has held that on the date of scrutiny, i.e., 03.10.2021, the
petitioner was less than 21 years of age and hence stood disqualified
under Section 136(1)(b) of the Bihar Panchayat Raj Act, 2006. In this
regard, final order was passed by the respondent-Commission which is
contained in Memo No.3817 dated 14.10.2024 (AnnexureP/8) which
has been assailed by the petitioner in the present writ application as
being incorrect and contrary to law.
9) During the course of argument, the learned counsel for the
petitioner emphatically submitted that the matriculation certificate of
the petitioner showing his date of birth to be 01.06.2001, could not
have been relied upon by the respondent-Commission as
unimpeachable material for disqualifying the petitioner from the post
of Mukhiya of Gram Panchayat, Ramdas Bagahi in terms of Section
136(1)(b) of Gram Panchayat Raj Act, 2006 and, therefore, the
respondent-Commission by doing so has acted contrary to the law laid
down by the Full Bench of this Court in the case of Rajni Kumari Vs.
State Election Commission reported in 2019 (4) PLJR 673. The Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
petitioner particularly relied upon paragraph 184 of this Judgment
which is quoted hereinbelow for needful :- .
"184. We are in agreement that the State Election Commission has got power under sub-section (2) of Section 18 of the Bihar Municipal Act, 2007 and sub-section (2) of Section 136 of the Bihar Panchayat Raj Act, 2006 to consider an issue of pre or post-election disqualification of a candidate subject to a caution which we have pointed out in our judgments in respect of a case which is in the nature of a purely election dispute and then a matter which cannot be decided without adducement of evidence by a competent court and authority in accordance with law. The State Election Commission shall entertain and consider the 'disqualification' issues on the basis of the unimpeachable materials placed before him. Whether a complaint brought before the Commission either suo-moto or by any other person, the Commission shall at the first instance enquire whether it is a purely election dispute and only when it is found that the dispute brought before it is not a purely election dispute, the Commission shall proceed to consider the same on the basis of unimpeachable materials. Whenever a disputed question of facts and a contentious issue is brought before the Commission as a ground and basis to render a candidate disqualified, the Commission would be required to relegate the parties to a competent court/tribunal or a fact finding body competent to decide such contentious issues after taking evidences and till such time the Commission shall not take a decision on such complaint either suo-moto or otherwise.
[Emphasis Supplied]
10) Per contra, the respondent-Commission has defended this order
dated 14.10.2024 contained in Memo No.3817 by submitting that by
now it is well settled that for determining correct date of birth, the
matriculation certificate is the most credible and unimpeachable Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
document and hence it has been rightly considered by the respondent-
Commission for holding that on the date of scrutiny, the petitioner was
below 21 years of age. The learned counsel appearing for respondent-
Commission has also submitted that all other documents submitted by
the petitioner before the respondent-Commission, such as passport,
driving license, Pan card, Aadhar card, voter I.D. card etc are not
credible piece of material / evidence for ascertaining the correct date of
birth of any person and hence the respondent-Commission has rightly
discarded these documents and only relied upon the matriculation
certificate of the petitioner, the veracity and genuineness of which was
never disputed by the petitioner and the said matriculation certification
shows the date of birth of the petitioner to be 01.06.2001. Learned
counsel appearing for the respondent-Commission has also defended
the reliance placed by the respondent-Commission on the judgment of
this Court delivered in the case of Mamta Kumari sV. State of Bihar
and others reported in 2022 (3) PLJR 814 wherein this Hon'ble Court
has been pleased to uphold the unimpeachable character of
matriculation certificate for the purpose of determining the correct date
of birth. This Judgment was also challenged before the Hon'ble
Supreme Court vide SLP No.17981 of 2022 but the same was
dismissed. Reliance was also placed on the decision of the Hon'ble
Apex Court dated 05.08.2011 in Cr. Appeal No.1531 of 2024 in the Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
case of Shahnawaj Vs. State of U.P. and Others wherein while
laying down the guideline for determination of age of a child or
juvenile in conflict with law, it was held that only in absence of
matriculation or equivalent certificate, the other evidences would be
considered. As per the respondent-Commission, this shows that the
matriculation certificate is the most sacrosanct and unimpeachable
document for correct determination of age of any person. Therefore,
the respondent-Commission has rightly relied upon the matriculation
certificate of the petitioner which shows his date of birth to be
01.06.2001. It was reiterated that the genuineness or veracity or
authenticity of the said certificate was never questioned by the
petitioner.
11) Learned counsel appearing for respondent No.6 has also
defended the order dated 14.10.2024 passed by the respondent-
Commission and has adopted the argument advanced by learned
counsel appearing for respondent-Commission.
12) The issue whether matriculation certificate is the most credible
piece of document for determining the date of birth of any person in
contradistinction to other documents, such as voter I.D. Card, Aadhar
card, Pan card, driving license etc. is no longer res integra. In the case
of Mamta Kumari Vs. the State of Bihar reported in 2022 (3) PLJR
814 this is exactly the issue which was decided and after elaborate Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
discussion. Finally in paragraph 29 of this Judgment, it has been held
as follows :-
"29. The SEC has relied on Division Bench Decision of this Court in case of Annu Kumari@ Annu Sharma(supra) while accepting entry of Date of Birth in the matriculation certificate. The said view of SEC, in our opinion cannot be said to be erroneous in the facts and circumstances as discussed above. The impugned order, in our opinion does not require interference by this court.
13) In the following case, the Hon'ble Rajasthan High Court has
also held the same view :-
Jagdish Prasad Vs. Arvind Kumar and others reported in 2024
SCC Online Raj 3368 at paragraph 21, 22 and 23 as follows :-
"21. In the case of Ashwani Kumar Saxena v.
State of M.P., (2012) 9 SCC 750, it has been held by the Apex Court that the matriculation certificate issued by the Central Board of Secondary Education (for short 'CBSE') would be given precedence over any other evidence of the date of birth.
22. Similarly in the case of Parg Bhati v. State of U.P. (2016) 12 SCC 744, it has been held by the Apex Court that if the matriculation certificate is available and there is no other material to prove the correctness of date of birth, the date of birth mentioned in the matriculation certificate has to be treated as conclusive proof of date of birth. It has been held in para 36 as under:-
"36. It is settled position of law that if the matriculation or equivalent certificates are available and there is no other material to prove the correctness of date of birth, the date of birth mentioned in the matriculation certificate has to be treated as a conclusive Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
proof of the date of birth of the accused.
However, if there is any doubt or a contradictory stand is being taken by the accused which raises a doubt on the correctness of the date of birth then as laid down by this Court in Abuzar Hossain, an enquiry for determination of the age of the accused is permissible which has been done in the present case."
23. The matriculation certificate is a public document and the same is credible and authentic, as per the provisions of Section 35 of the Evidence Act, as has been held by the Hon'ble Apex Court in the case of Rishipal Singh Solanki v. State of UP, (2022) 8 SCC 602 in para 33.9 and 33.10, which read as under:-
(33.9) That when the determination of age is on the basis of evidence such as school records, it is necessary that the same would have to be considered as per Section 35 of the Indian Evidence Act, inasmuch as any public or official document maintained in the discharge of official duty would have greater credibility than private documents. (33.10) Any document which is in consonance with public documents, such as matriculation certificate, could be accepted by the Court or the JJ Board provided such public document is credible and authentic as per the provisions of the Indian Evidence Act viz.. section 35 and other provisions.
14) In Rajni Kumari's Case (Supra) also it has been held that the State
Election Commission shall entertain and consider the disqualification
issues on the basis of the unimpeachable materials placed before him.
In the present case, the respondent-Commission has rightly decided the
issue of disqualification on the basis of unimpeachable material, i.e.,
matriculation certification of the petitioner in which his date of birth Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
has been recorded as 01.06.2001. The veracity, genuineness and / or
the authenticity of the matriculation certificate was never questioned
by the petitioner. In fact, before the respondent-Commission, the
petitioner did not even question the unimpeachable character of the
matriculation certificate which showed his date of birth to be
01.06.2001. Without questioning its unimpeachable character, it is for
the first time in writ jurisdiction that the petitioner is trying to create
this issue which cannot be permitted.
15) The following finding given in the impugned order dated
14.10.2024 (Annexure P8) clearly outlines the basis for arriving at the
conclusion, which in my humble view is the right conclusion which
has been reached at by the respondent-Commission :-
mDr of.kZr fLFkfr esa fopkjk/khu okn esa vk;ksx ekuuh; mPpre U;k;ky;] ubZ fnYyh ,oa ekuuh; mPp U;k;ky;] iVuk }kjk fn;s x;s fofHkUu U;k;&fu.kZ;ksa ds vk/kkj ij eSfVªd esa vafdr tUefrfFk dks fujgZrk gsrq vk/kkj ekuus ds fy, ck/; gS] D;ksafd C.W.J.C. No.- 6191/2022, eerk dqekj cuke~ jkT; ljdkj ,oa vU; ekeys esa vk;ksx } kjk izfroknh ds fofHkUu nLrkostksa@vfHkys[kksa ij eSfVªd ds izek.k i=ksa esa vafdr tUefrfFk dks ojh;rk fn;s tkus dks pqukSrh nh x;h Fkh] ftlesa ekuuh; mPp U;k;ky;] iVuk ds f}lnL;h; ihB ds fu.kZ; dks ekuuh; mPpre U;k;ky;] ubZ fnYyh esa S.L.P. No.-17981/2022 }kjk pqukSrh nh x;h Fkh] ijUrq ekuuh; U;k;ky; }kjk mDr pqukSrh dks [kkfjt dj fn;k x;k FkkA vk;q fu/kkZj.k ds laca/k esa ekuuh; mPpre~ U;k;ky; }kjk fnukad &05-08-2011 dks "kkguokt cuke~ mÙkj izns"k ljdkj ,oa vU; esa Criminal Appeal No. 1531/2011 esa tks U;k;kns"k ikfjr fd;k x;k gS] ftlesa fdlh O;fDr ds vk;q fu/kkZj.k gsrq fofgr izfdz;k@ekxZn "kZu vafdr gS] tks fuEuor gS%&
(3) In Every case concerning a child or juvenile in conflict with law, the age determination inquiry shall be conducted by the court or the Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
Board or, as the case may be, the Committee by seeking evidence by obtaining-
(a) (i) The matriculation or equivalent certificates, if available; and in the absence whereof,
(ii) The date of birth certificate from the school (other than a play school) first attended, and in the absence whereof;
(iii) The birth certificate given by a corporation or a municipal authority or a panchayat,
(b) And only in the absence of either (i), (ii) or (iii) of clause (a) above, the medical opinion will be sought from a duly constituted Medical Board, which will declare the age of the juvenile or child in case exact assessment or the age cannot be done, the court or the Board or, as the case my be, the Committee, for the reasons to be recorded by them, may, if considered necessary, give benefit to the child or juvenile by considering his/her age on lower side within the margin of one year. And, while passing orders in such case shall, after taking into consideration such evidence as may be available, or the medical opinion, as the case may be record a finding in respect or his age and either of the evidence specified in any of the clauses
(a) (i), (ii), (iii) or in the absence whereof, clause (b) shall be the conclusive proof of the age as regards such child or the juvenile and conflict with law.
mDRk U;k;&fu.kZ; ;|fi Juvenile Justice Act ds rgr vkus okys oknksa ij ykxw gksrk gS rFkkfi True Sprit esa tgk¡ vk;q ds fHkUu&fHkUu izek.k miyC/k gks] ogk¡ vU; ekeyksa esa Hkh ;g U;k;&fu.kZ; lk{;ksa ds ojh;rk fu/kkZj.k esa ekxZn"kZu miyC/k djkrk gSA ;g Li'V djuk gS fd vk;ksx dk fu.kZ; ekuuh; mPpre U;k;ky; ds bl U;k;&fu.kZ; ij vk/kkfjr ugha gS] cfYd vk;ksx ds fu.kZ; dk vk/kkj S.L.P. No.- 17981/2022 esa ekuuh; mPpre U;k;ky;] ubZ fnYyh }kjk fn;k x;k U;k;&fu.kZ; gS] D;ksafd vk;ksx ds le{k izfroknh dk Matriculation dk izek.k&i= Unimpeachable lk{; ds :i esa miyC/k gSA Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
mDr foospuk ds mijkar vk;ksx dk er gS fd eSfVªd ds vad&[email protected]&i= ij vafdr tUefrfFk fufoZokn lk{; (Unimpeachable Evidence) gS] ftldh lEiqf'V C.W.J.C. No.- 6191/2022, eerk dqekj cuke~ jkT; ljdkj ,oa vU; ekeys esa ekuuh; mPp U;k;ky;] iVuk ds Division Bench }kjk fnukad&10-08-2022 dks ikfjr U;k; fu.kZ; ls Hkh gksrh gSA ¼d½ bl izdkj mi;qDr lHkh fLFkfr ls Li'V gS fd Jh fxzts "k dqekj "kekZ mQZ fxzts"k "kekZ ds }kjk fcgkj iapk;r jkt vf/kfu;e&2006 ¼;Fkk la"kkaf/kr½ dh /kkjk&136 ¼1½¼[k½ ds rgr v;ksX;rk vftZr dj yh xbZ gS] D;ksafd os laoh{kk dh frfFk ¼fnukad&03-10-2021½ dks U;wure fu/kkZfjr vk;q 21 o'kZ iwjk fd, fcuk gh eqf[k;k ds in ij fuokZfpr gq, gSaA Qyr% fcgkj iapk;r jkt vf/kfu;e&2006 ¼;Fkk la"kkaf/kr½ dh /kkjk& 136 ¼2½ ls iznRr "kfDr;ksa dk mi;ksx djrs gq, Jh fxzts"k dqekj "kekZ mQZ fxzts "k "kekZ dks rRdky izHkko ls iapk;r jkenkl cxgh] iz[k.M&dVs;k] ftyk&xksikyxat ds eqf[k;k ds in ls ineqDr fd;k tkrk gSA blds lkFk gh mDr xzke iapk;r jkenkl cxgh] iz[k.M&dVs;k] ftyk&xksikyxat dk in fjDr le>k tk;sxkA ¼[k½ ftyk inkf/kdkjh] xksikyxat dks] Jh fxzts "k dqekj "kekZ mQZ fxzts"k "kekZ ds fo:) xyr gyQukek ,oa rF; Nqikus gsrq fcgkj iapk;r jkt vf/kfu;e dh /kkjk&125 ¼d½ ¼3½ ,oa vU; lqlaxr /kkjkvksa ds rgr fu;ekuqlkj fof/kd dkjZokbZ gsrq ftyk fuokZpu inkf/kdkjh ¼iapk;r½ ,oa ftyk n.Mkf/kdkjh ds :i esa izkIr "kfDr;ksa dk iz;ksx dj d`r dkjZokbZ ls] vk;ksx dks voxr djkuk vfuok;Z gSA
16) Under the aforesaid facts and circumstances and for the
reasons given above, I do not find any legal infirmity in the order dated
14.10.2024 (Annexure P-8) passed by respondent-Commission and,
therefore, the said order is upheld. Consequently, the present writ
application filed by the petitioner is rejected/ dismissed.
Patna High Court CWJC No.18437 of 2024 dt.04-07-2025
17) All pending I.A., if any, shall be deemed to have been disposed
of.
(Alok Kumar Sinha, J) sanjeev/-
AFR/NAFR AFR CAV DATE 01.07.2025 Uploading Date 04.07.2025 Transmission Date
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!