High Court Patna High Court - Orders

Md.Aslam vs The State Of Bihar &Amp; Ors on 3 December, 2010

Patna High Court – Orders
Md.Aslam vs The State Of Bihar &Amp; Ors on 3 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.2217 of 2010
                   MD.ASLAM S/O MD. AKHTAR HUSSAIN R/O VILL. AND P.O.-
                   CHAKBAHAUDDIN,        P.S.-        DALSINGSARAI, DISTT.-
                   SAMASTIPUR
                                              Versus
                   1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                   SECRETARY HUMAN RESOURCES DEVELOPMENT DEPTT.,
                   GOVT. OF BIHAR, PATNA
                   2. THE MEMBER, DISTRICT TEACHERS APPOINTMENT
                   APPELLATE AUTHORITY, SAMASTIPUR
                   3. THE DISTRICT MAGISTRATE CUM COLLECTOR,
                   SAMASTIPUR
                   4. THE DISTRICT SUPERINTENDENT OF EDUCATION,
                   SAMASTIPUR
                   5. THE DISTRICT EDUCATION OFFICER, SAMASTIPUR
                   6. THE BLOCK EDUCATION EXTENSION OFFICER, UJIARPUR,
                   DISTT.- SAMASTIPUR
                   7. THE BLOCK DEVELOPMENT OFFICER-CUM-APPELLATE
                   AUTHORITY, PANCHAYAT TEACHERS EMPLOYMENT 2006,
                   UJIARPUR BLOCK, DISTT.- SAMASTIPUR
                   8. THE MUKHIYA-CUM-CHAIRMAN, PANCHAYAT TEACHERS
                   SELECTION COMMITTEE, GRAM PANCHAYAT RAJ MALTI,
                   UJIARPUR BLOCK, DISTT.- SAMASTIPUR
                   9. THE PANCHAYAT SEWAK-CUM-SECRETARY, PANCHAYAT
                   TEACHER SELECTION COMMITTEE, GRAM PANCHAYAT RAJ
                   MALTI, UJIARPUR BLOCK, DISTT.- SAMASTIPUR
                   10. MD. JAVED AKHTAR S/O ABDUL GAFFAR R/O VILL. & P.O.-
                   MALTI, UJIARPUR, DISTT.- SAMASTIPUR
                                          -----------

02. 03.12.2010 Submission of the learned counsel for the petitioner is that

the impugned order dated 17.11.2009 passed by the District Appellate

Tribunal, Samastipur is based on error of record because order sheet of

the appellate authority contained in Annexure-6 in relation to Appeal

No. 522 of 2009 itself indicates that the matter was looked into by the

erstwhile Block Development Officer and the matter referred for

consideration in relation to appointment related to Gram Panchayat in

question, which is Gram Panchayat Raj Malti.

The preliminary ground for rejection of the claim of the

petitioner seems to be that petitioner had not moved the Block
2

Development Officer at the relent time and the matter had not been

referred to the authority.

With the evidence having been brought on record in terms

of Annexure-6, Anneuxre-9 is quashed. The matter is reemitted back to

the respondents for a fresh consideration where all these facts will be

brought to the authorities by the petitioner.

The writ application is disposed of.

rkp                                ( Ajay Kumar Tripathi, J.)