High Court Patna High Court - Orders

Gaya Paswan vs The State Of Bihar & Ors on 26 August, 2011

Patna High Court – Orders
Gaya Paswan vs The State Of Bihar & Ors on 26 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Civil Writ Jurisdiction Case No.2520 of 2007
              Gaya Paswan, SON OF SHRI DARSHAN PASWAN, OF VILLAGE
              DARIYAPUR, P.O.-BARUN, P.S. SONPUR, DISTRICT- SARAN :---
              PETITIONER.
                                                Versus
              1.The State Of Bihar THROUGH THE SECRETARY, HUMAN
              RESOURCES, GOVERNMENT OF BIHAR, PATNA.
              2. THE DISTRICT OFFICER (COLLECTOR), SARAN, CHAPRA.
              3. THE SUB-DIVISIONAL OFFICER, SARAN, CHAPRA.
              4. THE DISTRICT SUPERINTENDENT OF EDUCATION, SARAN,
              CHAPRA-CUM-THE DISTRICT PROGRAMME CO-ORDINATOR
              SARVA SHIKSHA ABHIYAN, SARAN, CHAPRA.
              5. THE BLOCK DEVELOPMENT OFFICER, SONEPUR, SARAN.
              6. THE BLOCK EDUCATION EXTENSION OFFICER, SONEPUR,
              SARAN CUM BLOCK RESOURCES CENTRE CO-ORDINATOR,
              S.S.A. SONEPUR.
              7. THE HEAD MASTER, MADHYA VIDALAYA, SHIKARPUR,
              SONEPUR, SARAN.
              8. THE HEAD MASTER, PRIMARY VIDALAYA, DARIYAPUR,
              SONEPUR, SARAN.
              9. THE SECRETARY, VIDALAYA SHIKSHA SAMITI, PRIMARY
              VIDALAYA, DARIYAPUR, SONEPUR, SARAN :---
              RESPONDENTS.

                                    ----------------------------------

2. 26.08.2011. Heard learned counsel for the petitioner

and the State.

2. This writ petition has been filed for a

direction to Respondent No. 7, the Headmaster,

Middle School, Shikarpur, Sonepur, Saran to

return the amount given to him for the purpose of

raising Complex Resource Centre in the campus of

the said school as the said school does not fulfil

the criteria for raising the Complex Resource

Centre and in appreciation of such fact District

Superintendent of Education-cum-District

Programme Coordinator, Sarva Shiksha Abhiyan,
2

Saran, Chapra instructed Respondent No. 7 to

return the amount so that the Complex Resource

Centre is raised in the campus of Primary School,

Dariyapur, Sonepur, Saran or any other school

which fulfil the criteria for raising the Centre.

3. It is submitted on behalf of the

petitioner that ignoring the aforesaid direction of

Respondent No. 4, Respondent No. 7 merrily

proceeded with the raising of the Complex

Resource Centre in the campus/premises of the

Middle School, Shikarpur, Sonepur, Saran.

4. Counsel for the State also confirms that

during the pendency of this writ petition the

Complex Resource Centre has been raised within

the campus/premises of Middle School,

Shikarpur, Sonepur, Saran. Counsel for the State,

however, does not concede the position that

raising of the Complex Resource Centre in the

campus/premises of the Middle School,

Shikarpur, Sonepur, Saran is contrary to the

instruction of Respondent No. 4.

5. Having heard counsel for the petitioner

and the State, I direct the petitioner to appear

before the District Magistrate, Saran at Chapra

and invite his attention towards the order of the
3

District Superintendent of Education, Saran-cum-

District Programme Coordinator, Sarva Shiksha

Abhiyan, Saran, Chapra Respondent No. 4 by

which he had asked Respondent No. 7 to return

the amount and if the District Magistrate is

satisfied that the Middle School, Shikarpur,

Sonepur, Saran does not fulfil the criteria,

appropriate steps be taken for shifting of the

Complex from the campus/premises of the said

school to any other school which fulfils the criteria

for raising of such complex. District Magistrate

shall pass orders in compliance of this order, as

early as possible, in any case within a reasonable

time.

6. The writ application is, accordingly,

disposed of.

P.K.P.                                     (V.N.Sinha,J.)