IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2906 of 2008
(Smt.)Heera Devi, D/O Laxmi Paswan, R/O
Village-Madhepur, P.S.-Madhepur, District-
Madhubani. ...............Petitioner.
Versus
1. The State Of Bihar.
2. The Secretary, Human Resources Development
Department, Government of Bihar, Patna.
3. The Director, Primary Education,
Government of Bihar, Patna.
4. The District Magistrate, Madhubani.
5. The District Superintendent of Education-
cum-District Programme Coordinate, Madhubani.
6. The Block Development Officer, Kaluwahi,
Block, District-Madhubani.
7. The Block Education Extension Officer,
Kaluwahi Block, District-Madhubani.
8. The Mukhiya, Kalikapur, Gram Panchayat
P.S.-Kaluahi, District-Madhubani.
9. The Mukhiya,Kalikapur Panchayat, P.S.-
Kaluahi, District-Madhubani.
10.Soni Kumari, D/O Vimal Safi, R/O Village-
Bhalani, P.S.-Kaluahi, District-Madhubani.
...............Respondents.
-----------
2 28.06.2011 Petitioner is aggrieved by an order
contained in Annexure-2, by which his
services as Panchayat Teacher have been
terminated.
Under the Rules, petitioner has a
statutory remedy before the statutory
Appellate Forum.
In the circumstances, the writ
application is disposed of with liberty to
the petitioner to file an
appeal/representation before the competent
Appellate Forum for ventilating his
2
grievances. If the petitioner files such an
appeal/representation before the concerned
Appellate Forum, the Appellate Forum shall
issue notice to the concerned parties, hear
them and pass appropriate orders in
accordance with law.
Arvind/ ( J. N. Singh,J.)