IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6896 of 2010
1. RADHA KUMARI, W/O DOMAN SINGH, R/O VILLAGE-TILAKPURA TOLA GAGAN
BIGHA,P.O.-SIHADI,BLOCK-HASPURA,DISTRICT-AURANGABAD (BIHAR).
2. CHANCHALA KUMARI, D/O SIDHNATH SINGH, R/O VILLAGE+POST-
DUMARA,BLOCK-HASPURA,DISTRICT- AURANGABAD (BIHAR)
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY, PANCHAYATI RAJ
DEPARTMENT,GOVT. OF BIHAR,PATNA.
2. DIRECTOR,PANCHAYATI RAJ DEPARTMENT,GOVT. OF BIHAR.
3. DISTRICT MAGISTRATE, AURANGABAD,BIHAR.
4. DISTRICT PANCHAYAT RAJ OFFICER,DISTRICT- AURANGABAD.
5. SUB DIVISIONAL OFFICER, AURANGABAD, DISTRICT- AURANGABAD.
6. BLOCK DEVELOPMENT OFFICER,HASPURA,DISTRICT- AURANGABAD.
7. SERPANCH,SONHATHU,HASPURA,DISTRICT- AURANGABAD.
8. THE SERPANCH,DUMARA,HASPURA,DISTRICT- AURANGABAD.
9. BIMALA KUMARI, W/O AMARESH SHARMA, R/O VILLAGE-TILAKPURA,P.O.-
ANGRAHI,BLOCK+P.S.- HASPURA,DISTRICT- AURANGABAD (ILLEGALLY APPOINTED
AT THE POST OF PETITIONER NO.1 RADHA KUMARI)
10. ASHA (DEVI) KUMARI, W/O RABINDRA PRASAD AKELA, R/O VILLAGE-DUMARO
TOLA JAMAL BIGHA,BLOCK+P.S.- HASPURA,DISTRICT- AURANGABAD (ILLEGALLY
APPOINTED AT THE POST OF PETITIONER NO.2 CHANCHALA KUMARI.
-----------
For the Petitioners: M/s P.L.Jaiswal, Ranjit Kumar and
Ranvijay Kumar Sharma, Advocates
For the Respondents: Mr. Mukund Mohan Jha, AC to SC 7.
——-
2. 26.11.2010 Heard learned Counsel for the petitioners and the learned
Counsel for the State.
The matter relates to termination of Sachiv, Gram
Kuthery, appointed on the basis of Matriculate qualification,
termination of such appointment and consideration of a
Madhyama qualification holder made equivalent by a subsequent
legislative amendment.
This question has been considered in detail by this Court
in CWJC No. 4494 of 2010 disposed on .
The petitioners are stated to have represented. Let the
representation be considered and disposed off in accordance
with law and the order of this Court as aforesaid preferably
within a maximum period of four weeks from the date of receipt
and/or presentation of a copy of this order after hearing all
concerned including Respondent no. 10.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)