ORDER
S.J. Mukhopadhaya, J.
1. In all these cases as one of the common prayer is to allow the petitioners to appear in the forthcoming Primary Teachers Training Examination, they were heard together and are being disposed of by this common order.
2. The petitioners claim that they have completed Teachers Training Examination from respective colleges as recognised by the State but it is alleged that the Jharkhand Secondary Examination Board, Ranch had
not allowed the students of their respective colleges to appear in forthcoming Primary Teachers Training Examination in respect to which notice No. 41 of 2002 was issued in terms of Court’s order passed in another case.
3. The respondents were allowed time in W.P.(C) No. 361 of 2002 to obtain instruction and file counter affidavit. An affidavit has been filed today enclosing copy of a decision taken by the State and communicated to the Administrator, Jharkhand Secondary School Examination Board. Ranchi vide letter No. 78 dated 17th January, 2002.
4. Mr. Kalyan Rai, learned counsel for the Board submitted that the students who completed Teachers Training from the colleges, named in the enclosure attached to letter dated 17th January. 2002 for the Session 1997-98 to 2000-2001 shall be allowed to appear in the forthcoming Teachers Training Examination. The Board has taken decision to act as per the direction of the State given by the letter dated 17th January. 2002.
5. From the enclosure letter dated 17th January. 2002 it appears that the students of number of Training Colleges completed training during the Session 1997-98. 1998-99, 1999-2000 and 2000-2001 have been allowed to appear in the forthcoming Primary Teachers Training Examination. It includes Primary Teachers Training College. Ranchi, Primary Teachers Training College, Chakulia, Primary Teachers Training College, Birsal, Government Teachers Training College, Hazaribagh, Primary Girls Teachers Training Cullege. Daltonganj, Primary Teachers Training College, Simaria. District Education and Training Centre. Pabia etc. which covers all the writ petitions.
6. In the circumstances, the respondents having granted relief to the students of the aforesaid institute, no further order is required to be passed in these cases.
7. So far as the question of seniority, payment of arrears or damages is concerned, as raised in one or other writ petition, the Issues are not decided at this stage. Affected petitioner may move separately before the competent authority/a Court of law for such relief.
8. This Court has taken into consideration the submission made by Mr. Kalyan Rai, counsel for the Jharkhand Secondary School Examination Board that It has been recently
constituted and thereby no damages can be claimed against it.
9. All the writ petition stands disposed
of.