IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6707 of 2010
HAFIJ MOHAMMAD MOHIBUDDIN S/O LATE ABDUL KARIM
R/O VILL.- TILKODIH, P.O.- MADHURAPUR, P.S.- KAUWAKOL,
DISTT.- NAWADA
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVT. OF BIHAR, PATNA
3. DIRECTOR PRIMARY EDUCATION, GOVT. OF BIHAR,
PATNA
4. THE DISTRICT MAGISTRATE, NAWADA
5. DISTRICT SUPERINTENDENT OF EDUCATION, NAWADA
6. BLOCK DEVELOPMENT OFFICER, KAUWAKOL BLOCK,
NAWADA
7. BLOCK EDUCATION EXTENSION OFFICER, KAUWAKOL
BLOCK, KAUWAKOL, NAWADA
8. MUKHIYA, PAHARPUR GRAM PANCHAYAT, PAHARPUR,
KAUWAKOL, NAWADA
-----------
02. 18.1.2011 Annexure-7 is the order which, according to the petitioner,
is also addressed to him. This is the order passed by the District
Superintendent of Education, Nawada by virtue of which services of
Panchayat Teachers have been held to be invalid and payment of salary
ordered to be stopped.
The Court has already taken note of such an order and
power or jurisdiction of District Superintendent of Education, Nawada
to issue such an order.
In view of the matter if Annexure-7 relates to the petitioner,
the same stands quashed. The writ applications is allowed.
However, this order may not come in the way of the
appropriate authority to take appropriate action if the material exists.
rkp ( Ajay Kumar Tripathi, J.)