IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3739 of 2008
Seema Kumari, W/O Sanjay Kumar Singh, resident of
village Singhia, P.S. Singhia, District-
Samastipur. ................. Petitioner
Versus
1.The State Of Bihar
2.Principal Secretary, Human Resources Development
Department, Bihar, Patna
3.District Magistrate, Samastipur
4.District Superintendent of Education, Samastipur
5.Block Development Officer, Singhia, District-
Samastipur
6.Block Education Extension Officer, Singhia,
District- Samastipur
7.Panchayat Secretary, Singhia Gram Panchayat No.3,
P.O.+P.S. Singhia, District- Samastipur
8.Riti Datta, D/O Late Uma Kant Datta, resident of
village Sibaiya, P.O. Mahe, P.S. Singhia,
District- Samastipur. ................ Respondents
-----------
3. 05/07/2011 Petitioner’s grievance is in respect of
appointment of respondent no.8 as Panchayat
Teacher ignoring her preferential claim.
Petitioner has an alternative remedy
available to her before the statutory Appellate
Authority constituted under the Rules.
In the circumstances, this writ application
is disposed of with liberty to the petitioner to
approach the Appellate Authority in accordance
with law. If she does that, the Appellate
Authority shall take final decision in the
matter preferably within a period of three
months from the date of her approach, after
complying with the Principles of Natural
Justice.
Pradeep/ ( J. N. Singh,J.)