High Court Patna High Court - Orders

Jamila Khatoon vs The State Of Bihar &Amp; Ors on 9 February, 2011

Patna High Court – Orders
Jamila Khatoon vs The State Of Bihar &Amp; Ors on 9 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.8983 of 2010
                 1. JAMILA KHATOON W/O MD. NASIM AKHTAR R/O
                 VILL DAKAHI, P.S.ANDHRA MATH, DISTT-
                 MADHUBANI
                                         Versus
                  1. THE STATE OF BIHAR THROUGH THE CHIEF
                  SECRETARY BIHAR
                  2. DISTRICT MAGISTRATE MADHUBANI
                  3. DISTRICT EDUCATION OFFICER MADHUBANI
                  4. BLOCK DEVELOPMENT OFFICER MADHUBANI
                  5. PANCHAYAT SACHIV DHARHARA PANCHAYAT
                  MADHUBANI, DISTT-MADHUBANI
                  6. MUKHIYA DHARHARA PANCHAYAT,
                  MADHUBANI, DISTT-MADHUBANI
                                       -----------

2 09/02/2011 Having heard learned counsel for the petitioner

and learned counsel for the State, this writ application is

disposed of with a clear direction upon the Panchayat

Secretary, Dharhara Panchayat, Madhubani that in light

of the communications made to him for payment of

salary to the petitioner both by the District

Superintendent of Education as well as Mukhia of the

Gram Panchayat, payment should be made to the

petitioner forthwith preferably within one month from

the date of communication or production of a copy of

this order. If there is a failure to do so, then the

petitioner may bring this fact to the notice of the District

Magistrate, Madhubani who will pass appropriate orders
-2-

suspending the Panchayat Secretary and even initiating a

departmental proceeding against him if necessary.

This writ application is disposed of with the

direction aforesaid.

AMIN/                   (Ajay Kumar Tripathi, J.)