IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.2427 of 2011
Sabir Ansari .... Petitioner
Versus
State of Jharkhand & Ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr.; P.C.SInha, Advocate
For the Respondents : J.C. to S.C.I
-----
2/08.07.2011
The grievance of the petitioner is that though he was duly selected for the
post of Para Teacher by the Village Education Committee as far back as on
8.2.2010, till date appointment letter has not been been issued. The petitioner
approached the District Superintendent of Education-cum-District Programme
Officer, Giridih and prayed for issued of appointment letter, but till date no order
has been passed.
Learned J.C. to S.C.I, appearing on behalf of the State, submitted that
there was requirement of B.Sc. Qualification for appointment of para Teacher,
whereas the petitioner is an Arts graduate and the appointment being improper
he is not entitled for the said post. Learned counsel, however, stated that no
order has been passed showing the said reason for denial of his appointment by
the District Superintendent of Education-cum-District Programme Officer,
Giridih.
Considering the said submissions, this writ petition is disposed of giving
liberty to the petitioner to file fresh representation before the District
Superintendent of Education-cum-District Programme Officer, Giridih-
respondent no.2. On receipt of petitioner’s representation, the said respondent
shall consider the same and pass appropriate speaking order, within a period of
six weeks from the date of receipt of representation.
( Narendra Nath Tiwari, J.)
s.b.