High Court Patna High Court - Orders

Abhijit Kumar vs The State Of Bihar &Amp; Ors on 10 December, 2010

Patna High Court – Orders
Abhijit Kumar vs The State Of Bihar &Amp; Ors on 10 December, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.3345 of 2010
                  1. ABHIJIT KUMAR S/O LATE MAHADEV MANDAL R/O VILL.- SAKHUA
                  TOLA, P.O.- MADHOPUR, P.S.- DHAMDAHA, DISTT.- PURNIA-------
                  --------------------------------------PETITIONER
                                   Versus
                  1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY
                  HUMAN RESOURCE DEVELOPMENT DEPTT. GOVT. OF BIHAR,
                  PATNA
                  2. THE PRINCIPAL SECRETARY HUMAN RESOURCE DEVELOPMENT
                  DEPTT. GOVT. OF BIHAR, PATNA
                  3. THE DIRECTOR, PRIMARY EDUCATION     GOVT. OF BIHAR,
                  PATNA
                  4. THE DISTRICT EDUCATION SUPERITENDENT-CUM-DISTRICT
                  PROGRAMME COORDINATOR, PURNIA   KALI BARI ROAD, BHATTA
                  BAZAR, PURNIA
                  5. THE BLOCK EDUCATION EXTENSION OFFICER       DHAMDAHA
                  WEST, PURNIA
                  6. THE MUKHIA, GRAM PANCHAYAT RAJ KISHANPUR BALUA
                  BLOCK AND ANCHAL - DHAMDAHA, PURNIA
                  7. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT KISHANPUR
                  BALUA BLOCK AND ANCHAL - DHAMDAHA, PURNIA
                  8. THE PRINCIPAL, PRIMARY SCHOOL     SAKHUA TOLA, GRAM
                  PANCHAYAT KISHANPUR BALUA, BLOCK AND ANCHAL- DHAMDAHA,
                  PURNIA-----------------------RESPONDENTS
                                -----------

For the Petitioner: Mr. Amaresh Kumar Sinha, Advocate
For the State: Mr. Aslam Ansari, AC to SC-14

———-

2 10.12.2010 Heard learned counsel for the parties.

Annexure-8 is the order by virtue of which

petitioner who was appointed as a Shiksha Mitra came to be

removed because he failed to obtain intermediate degree within 33

months of his engagement.

Contention of learned counsel for the petitioner is

that his case is squarely covered by a decision rendered by a

Bench of this Court in a batch of cases related to Indu Devi vrs.

The State of Bihar (CWJC No. 3700 of 2009 disposed of on

14.7.2009. The matter was considered in a quite detail after

having heard learned counsel for the State and taking into

consideration the Circular No. 2517 dated 4.7.2008 issued by the

respondent State it was held that no removal can be effected on the
-2-

ground of delay having been caused in obtaining intermediate

degree.

The case of the petitioner is covered by the said

decision. Therefore annexure-8 is quashed. Petitioner will be put

back in service forthwith, if he has been removed. Petitioner will

get the benefit of this order on reinstatement.

This writ application is allowed with the above

direction.

RPS                  (Ajay Kumar Tripathi,J.)