High Court Patna High Court - Orders

Md.Naseem Akhatar vs The State Of Bihar &Amp; Ors on 14 February, 2011

Patna High Court – Orders
Md.Naseem Akhatar vs The State Of Bihar &Amp; Ors on 14 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.14107 of 2009
         1. MD. NASEEM AKHATAR S/O MD. OZAIR VILL- PAKAHI, P.S.
         ADAPUR, DISTT. EAST CHAMPARAN (MOTIHARI)
                              Versus
         1. THE STATE OF BIHAR
         2. THE PRINCIPAL SECRETARY HUMAN RESOURCE
         DEVELOPMENT DEPTT., GOVT. OF BIHAR, PATNA
         3. THE SPECIAL DIRECTOR, SECONDARY EDUCATION BIHAR,
         PATNA
         4. THE DISTRICT EDUCATION OFFICER EAST CHAMPARAN
         (MOTIHARI)
         5. THE DISTRICT MAGISTRATE EAST CHAMPARAN (MOTIHARI)
         6. THE SUB-DIVISIONAL OFFICER RAXAUL EAST CHAMPARAN
         7. THE BLOCK PROGRAMME OFFICER NAREGA, ADAPUR BLOCK,
         EAST CHAMPARAN
         8. THE CHAIRMAN BIHAR STATE MADARSA EDUCATION BOARD,
         BIHAR, PATNA
         9. MD. ZAVED AZIZ, SECRETARY 74, MADARSA RAZOUTUL
         ULUM, PAKAHI, EAST CHAMPARAN
                                     -----------

3. 14.02.2011 Heard learned counsel for the petitioner, for the

State and for the Bihar State Madarsa Board as also for

respondent no. 9.

The relief sought originally was for direction to

remove respondent no. 9 from the post of Secretary of

the 74, Madarsa Rozoutul Ulam, Pakahi stated to be

holding the post illegally since 20 years without any

reconstitution of the Managing Committee even though

the President had expired, leading to alleged

unauthorized activity by the Secretary.

The counter affidavit filed by the Board states

that general meeting of the local people of the area was

held on 8.4.2007 and a fresh committee elected. The

Board has approved this fresh Managing Committee by
2

order dated 25.3.2009.

Learned counsel for the petitioner however

submits that the alleged illegality committed by

respondent no. 9 and in respect of which audit of

accounts was requested done in accordance with law is

not being done.

Now that a new elected Managing Committee is

in place, if the petitioner is aggrieved by the constitution

of the same, his remedy lies in challenging the

constitution first before the appellate authority. There

is no occasion for the Court to test the correctness of

the new Managing Committee in the present proceeding.

Now that the new Managing Committee is in

place and the petitioner perceives any illegality by the

erstwhile Secretary, he may represent before the

Managing Committee which is expected to act in the

best interest of the Madarsa itself. In the event that the

Managing Committee does not pay heed to the grievance

of the petitioner, and he represents before the Board,

the Court expects the Board to act in the best financial

interest of the Madarsa.

The writ application stands disposed.

P. Kumar                                           ( Navin Sinha, J.)