IN THE HIGH COURT OF JUDICATURE AT
PATNA.
CWJC NO.8079 OF 2007
PARMANAND KUMAR, S/O SRI RAM KRISHNA
DAS, R/O VILLAGE KEWALDIH, POST
SAMUKHIA MORE, POLICE STATION BANKA,
DISTRICT BANKA.
.....................PETITIONER.
VERSUS
1.THE STATE OF BIHAR.
2.THE SECRETARY, PRIMARY, SECONDARY AND
ADULT EDUCATION, GOVT. OF BIHAR, PATNA.
3.THE DISTRICT MAGISTRATE, BANKA.
4.THE DISTRICT SUPERINTENDENT OF
EDUCATION, BANKA.
5.THE BLOCK DEVELOPMENT OFFICER, BANKA.
6.THE BLOCK EDUCATION EXTENSION
OFFICER, BANKA.
7.THE PRINCIPAL, PRIMARY SCHOOL,
GOLAHU, DISTRICT BANKA.
8.THE SECRETARY, VILLAGE TEACHERS
EMPLOYMENT COMMITTEE, KARMA, DISTRICT
BANKA.
9.THE BIHAR SCHOOL EXAMINATION BOARD,
PATNA, THROUGH ITS SECRETARY.
...........................RESPONDENTS.
-----------
02/ 26.09.2011 Heard counsel for the parties.
The issue as with regard to the
petitioner being not qualified for the post
of Panchayat Teacher in view of his passing
of intermediate examination under
Vocational Course stands settled by the
recent decision of the State Government,
wherein, it has been held that like all
other Intermediate Courses even
Intermediate Vocational Course would
qualify for the purpose of appointment on
the post of Panchayat Teacher. In that view
2
of the matter, the order of termination of
the services of the petitioner only on the
ground of lack of qualification of the
petitioner must be held to be bad and is
accordingly, quashed with a direction to
reinstate the petitioner back in service
without any back wages but of course with
full benefit of continuity of service.
With the aforementioned observation
and direction, this application is disposed
of.
Ranjan (Mihir Kumar Jha, J.)