High Court Patna High Court - Orders

Satya Narayan Ram vs The State Of Bihar &Amp; Ors on 14 December, 2010

Patna High Court – Orders
Satya Narayan Ram vs The State Of Bihar &Amp; Ors on 14 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.16689 of 2009
                 1. SATYA NARAYAN RAM S/O LATE MISHREE RAM
                 R/OVILL KURUM, P.S.KADWA(BALIA BELONE), DISTT-
                 KATIHAR
                                         Versus
                 1. THE STATE OF BIHAR
                 2. THE COLLECTOR KATIHAR, DISTT- KATIHAR
                 3. THE DEPUTY DEVELOPMENT COMMISSIONER
                 KATIHAR
                 4. THE DISTRICT SUPERINTENDENT OF EDUCATION
                 KATIHAR
                 5. THE DISTRICT TEACHER APPOINTMENT TRIBUNAL
                 KATIHAR
                 6. THE BLOCK EDUCATION EXTENSION OFFICER,
                 KADWA, DISTT- KATIHAR
                 7. THE BLOCK DEVELOPMENT OFFICER KADWA,
                 DISTT- KATIHAR
                 8. PANCHAYAT SECRETARY,GRAM PANCHAYAT RAJ
                 BIJHAARA, BLOCK KADWA, DISTT- KATIHAR
                 9. THE CHAIRMAN SELECTION COMMITTEE, GRAM
                 PANCHAYAT RAJ BIJARA BLOCK KADWA, DISTT
                 KATIHAR
                 10. ASHOK KUMAR ROY S/O DINESH CHANDRA ROY
                 R/OVILL BIJHARA, P.S.KADWA(BALIA BELONE)DISTT-
                 KATIHAR
                 11. SURESH ROY S/O MAHENDRA ROY R/O VILL
                 BIJHARA, P.S. KADWA(BALIA BELONE)DISTT-
                 KATIHAR
                                       -----------

4 14/12/2010 There is some merit in the contention of learned

counsel for the petitioner that the order passed by the

Block Development Officer was after the notification

dated 25.08.2008 by virtue of which power of appeal

came to vest in the District Teachers Appointment

Appellate Authority. Proper thing for the Block
-2-

Development Officer would have been to transfer the

matter to the Appellate Authority instead of deciding the

matter himself since Rule has undergone a change and

the earlier direction of the Court could not be complied

with due to time gap between the date of decision dated

7.2.2009 and the date of notification bringing about

change in the Rule.

Irrespective of merits of contentions of the two

parties, this Court is of the opinion that prejudice has

been caused to both sides in the manner in which the

matter has come to be dealt with by the Authority at two

different times when two different orders had to be

passed, both of which became subject matter of challenge

in the two writ applications.

Since Appellate Authority is the first forum for

adjudication of facts, the Court decides to quash even

the impugned order dated 10.11.2009 contained in

annexure-3 and remits the matter back to the Appellate

Authority, Katihar who shall issue notice to both parties

i.e. the present petitioner, namely, Satya Narayan Ram

and the private respondents Kishore Kumar Roy, who is

petitioner in C.W.J.C. No. 10868 of 2009 and Suresh
-3-

Roy who were supposed to be the applicants before the

Authorities for appointment. The Authority will

thereafter render its opinion on the dispute between the

parties. So far as one Ashok Kumar Roy is concerned,

who has been made party respondent no. 10 in this case,

he shows complete ignorance about his existence which

has some reflection on the dispute which too will be

looked into by the Appellate Authority because it has

some significance for the dispute in question.

This writ application is disposed of with the

direction aforesaid.

AMIN/                   (Ajay Kumar Tripathi, J.)