IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.952 of 2008
MANOJ SINGH KUSHWAHA
Versus
THE STATE OF BIHAR & ORS
-----------
2/ 4/7/2008. Heard learned counsel for the petitioner and learned counsel
for the State.
The petitioner in context of his grievance for denial of
appointment to the post of Panchayat Teacher in Gram Panchayat-
Bhawrajpur, Anchal- Andar, District- Siwan has already moved the
statutrory authority under Rule-18 of Bihar Panchayat Primary
Teachers (Appointment and Service Conditions) Rules, 2006. From
annexure-8 to the writ application it appears that despite directions by
the statutory authority respondents-10 and 11 were not cooperating
inasmuch as they were refusing to furnish relevant information and
documents to the statutory authority leading to the matter remaining
indisposed.
The petitioner is directed to appear before the statutory
authority with a copy of the order passed by this Court today
containing the following directions. The B.D.O. is then directed to
have the copy of the order of this Court served upon respondent
Nos.10 and 11.
This Court directs respondents-10 and 11 to produce all the
necessary materials, information and documents before respondent
No.7, the statutory authority, to enable him to decide the
representation of the petitioner. Since this Court is directing disposal
of the representation of the petitioner by the statutory authority, any
-2-
obstruction by any person, whether direct or indirect, in disposal of
the representation by the statutory authority shall clearly be an
interference with the orders of this Court for disposal of the
representation amounting to contempt. This Court, in the
circumstances may be constrained to proceed suo motu also against
the concerned if the matter be brought to its attention.
Let the statutory authority dispose off the representation in accordance
with law within a maximum period of four months from the date of
receipt/production of a copy of this order ,in accordance with law,
after hearing all concerned.
KC ( Navin Sinha,J )