High Court Patna High Court - Orders

Md.Kalimul Haque vs The State Of Bihar &Amp; Ors on 28 September, 2010

Patna High Court – Orders
Md.Kalimul Haque vs The State Of Bihar &Amp; Ors on 28 September, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No 2192 of 2010
         1. MD.KALIMUL HAQUE S/O MD. JUMERATI R/O VILL.- GARHWA,
         POST- HARPUR TOLA, BIRWA, P.S.- MAJHAULIA, SUB-DIVISION-
         BETTIAH, DISTT.- WEST-CHAMPARAN
                                    Versus
         1. THE STATE OF BIHAR.
         2. THE DISTRICT MAGISTRATE, WEST CHAMPARAN, BETTIAH.
         3. THE DISTRICT SUPERINTENDENT OF EDUCATION, WEST
         CHAMPARAN, BETTIAH.
         4. THE DISTRICT EDUCATION OFFICER, WEST CHAMPARAN,
         BETTIAH.
         5. THE BLOCK EDUCATION EXTENSION OFFICER, BETTIAH,
         WEST CHAMPARAN.
         6.THE CHAIRMAN, ZILA PARISHAD, WEST CHAMPARAN,
         BETTIAH.

                                   -----------

4 28.09.2010 The petitioner had applied for the post of Urdu Teacher in

the Zila Parishad Secondary School at West Champaran. He asserts that

he had done B.Ed from Jamia Milia Islamia University, New Delhi

which is a Central University but in spite of having very good marks

and in spite of being in the merit list, he was not allowed to participate

in counselling and consequently not selected only on the ground that

Jamia Milia Islamia University is not a recognized University. He

immediately protested to various authorities by his letter dated

22.12.2009. In fact he has brought on record that on 21.12.2009, he had

already filed the consent letter also for his appointment. When nothing

was done, he has filed the writ application before this Court. He has

filed an interlocutory application in which he has stated that during the

pendency of the writ petition appointments have been made and letter of

appointments are being issued. He, thus, complains that he was mala

fide not selected. The matter was adjourned for the respondents to file

counter affidavit. Notices were issued to the Zila Parishad still no
2
counter affidavit has been filed even though six months have elapsed.

In my view, the writ petition would entail question of facts.

It is better if the petitioner moves the District Teachers’ Appointment

Appellate Tribunal, West Champaran at Bettiah in the first instance with

his grievances. The Tribunal would entertain the same notwithstanding

the delay and after making necessary party and issuing notice to them,

hear the matter and decide the matter expeditiously. If the Tribunal finds

that the petitioner was unjustly left out, the Tribunal must take all steps

possible to ensure justice is done. The Tribunal would decide the matter

within three months after notice to all parties concerned.

With these observations, the writ petition stands disposed

of.

M.E.H./Shahzad                                         (Navaniti Prasad Singh)