IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3132 of 2007
1. SURENDRA PRASAD SINGH son of late Ram Krishna Singh, resident of
village Jagdar, P.S. Birpur, district Begusrai.
2. Ramashish Chaurasia son of late Ram Sagar Chaurasia, resident of village
Birpur, P.S. Birpur, district Begusrai.
3. Gobind Paswad Chaurasia son of Sri Jagdip Prasad Chaurasia, resident of
village Birpur (Madhuwan), P.S. Birpur, District Begusrai.
4. Musan Pandit son of late Rameshwar Pandit, resident of village Birpur, P.S.
Birpur, District Begusrai.
5. Abdul Hannan son of Md. Taiyab, resident of village Birpur, P.S. Birpur,
District Begusrai.
Versus
1. THE STATE OF BIHAR through the Commissioner Cum Secretary,
department of Human Resources, Govt. of Bihar, New Secretariat, Patna.
2. The Director of Secondary education, Department of Human Resources, govt.
of Bihar, New Secretariat, Patna.
3. The Director, Primary and Adult Education Department of Education, govt.
of Bihar, New Secretariat, Patna.
4. The Regional Deputy Director of Education, govt. of Bihar, Munger Division
Munger.
5. The District Magistrate, Begusrai.
6. The District Education Officer, Begusrai.
7. The District Superintendent of Education, Begusrai.
8. The Sub. Divisional Education Officer, Begusrai.
9. The Block Education Extension Officer, Barauni/ Birpur Block, District
Begusrai.
10. The Block Education Extension Officer, Teghra Block, District Begusrai.
11. The Block Education Extension Officer, Bhagwanpur Block, district
Begusrai.
12. The Principal, Sister Nibedita College 740 and 741, Lake Town, Block-A
Kolkata- 700089, West Bengal.
-----------
2 1.10.2010 Having heard counsel for the parties this Court is of
the opinion that when name of the institution of the petitioners
from which they claimed to have acquired training is not approved
by the Government of Bihar, the decision taken by the authority
for not selecting and appointing them on the post of Teachers,
does not suffer from any infirmity.
Counsel for the petitioners, however, would submit
that the petitioners would like to press their case before the
2
District Teacher Appellate Authority to show certain more aspects
of illegality in the selection process.
That being so, this application is permitted to be
withdrawn with a liberty to the petitioners to move the District
Teachers Appellate Authority, which shall dispose of the matter
strictly in accordance with law and the Government policy.
Abhay Kumar ( Mihir Kumar Jha, J.)