High Court Patna High Court - Orders

Smt.Rita Singh vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Smt.Rita Singh vs The State Of Bihar &Amp; Ors on 7 March, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.10445 of 2010
                 1. SMT. RITA SINGH, W/O SHRI CHANDRIKA SINGH,
                 R/O VILLAGE FIROJPUR , P.S. AMNAUR DISTRICT
                 SARAN AT PRESENT INCHARGE HEADMISTERS
                 RAMWATI NANDRANI PROJECT GIRLS HIGH SCHOOL
                 APAHAR AMNAUR , DISTRICT-SARAN.
                                      Versus
                 1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                 SECRETARY, HUMAN RESOURCES DEVELOPMENT
                 DEPARTMENT,GOVT. OF BIHAR,PATNA.
                 2. THE DIRECTOR (SECONDARY EDUCATION), HUMAN
                 RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF
                 BIHAR, PATNA.
                 3. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION,
                 SARAN AT CHAPRA.
                 4. THE DISTRICT EDUCATION OFFICER, SARAN AT
                 CHAPRA.
                                       -----------

02. 7.3.2011 The Court intentionally refrains from getting into the

nitty-gritty of the dispute raised by the petitioner as well as the

stand taken by the State in the counter affidavit in the

background that the Director, Secondary Education, has to take a

decision on the claim of the petitioner which has been made or

filed as far back as on 8th January, 2010 and 20th January, 2010 as

would be evident from Annexures 6 and 7.

The basic issue is regularization of the petitioner and

confirmation on the post of Headmaster of the school where

petitioner is posted.

There is some kind of rule in this regard which has

been annexed as Annexure-5 to the writ application, which is

notification No.300 dated 1.6.99.

Be that as it may, the writ application is disposed of

with a direction upon the Director, Secondary Education, Human

Resource Development Department, Government of Bihar, that he
2

will examine the claim of the petitioner, take a decision and

communicate the outcome to the petitioner within a period of three

months from the date of receipt/production of a copy of this order.

rkp                            (Ajay Kumar Tripathi,J.)