High Court Patna High Court - Orders

Renu Kuwar vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Renu Kuwar vs The State Of Bihar &Amp; Ors on 11 February, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.1643 of 2010
       1. RENU KUWAR W/O LATE JHAGRU MAHTO R/O VILL MANANPUR(PURBARI TOLA),
       P.S.Ò³KAIYANPUR,DISTT-EAST CHAMPARAN AT MOTIHARI
                                             Versus
       1. THE STATE OF BIHAR THROUGH THE SECRETARY, DEPARTMENT OF HUMAN
       RESOURCES   GOVT. OF BIHAR, PATNA
       2. THE DIRECTOR , PRIMARY EDUCATION    GOVT.OF BIHAR,PATNA
       3. THE DIRECTOR , BIHAR EDUCATION PROJECT COUNCIL    BELTRON BHAWAN,
       SHASTRI NAGAR, PATNA
       4. THE COMMISSIONER TIRHUT DIVISION , MUZAFFARPUR
       5. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION    TIRHUT DIVISION ,
       MUZAFFARPUR
       6. THE DISTRICT MAGISTRATE EAST CHAMPARAN AT MOTIHARI
       7. THE DISTRICT EDUCATION OFFICER EAST CHAMPARAN AT MOTIHARI
       8. THE DISTRICT SUPERINTENDENT OF EDUCATION CUM-DISTRICT PROGRAMME
       COORDINATOR   EAST CHAMPARAN AT MOTIHARI
       9. THE AREA EDUCATION OFFICER KESARIA, EAST CHAMPARAN AT MOTIHARI
       10. THE BLOCK DEVELOPMENT OFFICER KALYANPUR, DISTT-EAST CHAMPARAN
       11. SRI ARVIND KUMAR SINGH THE BLOCK EDUCATION EXTENSION
       OFFICER,KALYANPUR , EAST CHAMPARAN
       12. THE PRAMUKH KALYANPUR BLOCK, EAST CHAMPARAN
       13. THE MUKHIYA , GRAM PANCHAYAT RAJ    SISWA KHARAR, KALYANPUR BLOCK,
       EAST CHAMPARAN
                                          -----------

2. 11.02.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The relief sought for in this application is for a direction to open

and establish a new Primary School at Mananpur, Purwari Tola, Ward

No. 9 stated to have been selected by Aam Sabha of the Gram

Panchayat.

In view of the law laid down in (2001) 10 SCC 75 there is no

occasion for the Court to interfere in such executive policy matters

especially when they are regulated by statutory provisions. Under

Section 73(17)(1) of the Bihar Panchayat Raj Act it is the exclusive

jurisdiction of the Zila Parishad to decide on the location for

establishment of Primary Schools.

The powers of the Gram Panchayat are limited to promotion of

public awareness and participation in primary education ensuring full

enrolment and attendance in its management as provided for in Section

22(1)(xiii) of the Act. The Power of the Panchayat Samiti under Section

47(14) is limited to the promotion of primary education, construction and
repair & maintenance of primary school building. Under the statutory

scheme of things, when a designated authority has been provided for to

decide on the establishment of the School which necessarily

encompasses the location, the Court is not persuaded to make any

observation much less pass any positive order.

This application is dismissed.

Snkumar/-                                           (Navin Sinha,J.)