High Court Patna High Court - Orders

Sabitri Kumari vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Sabitri Kumari vs The State Of Bihar & Ors on 5 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.9801 of 2008
Rambha Kumari, Wife of Sri Shyamful Das,
Resident    of     Village     Babhangama,    P.O.
Sonediha,       P.S.       Barahat,       District
Banka..........................................................................Petitioner
                       Versus
1. The State Of Bihar.
2. Commissioner - cum - Secretary, Human
Resources Department, Bihar, Patna.1.
3. District Superintendent of Education,
Banka.
4.   Block   Education     Extension     Officer,
Dhoraiya, South Banka.
5. Block Development Officer, Dhoraiya
Block, District Banka.
6.   Hindi   Sahitya     Sammelan, Allahabad,
through    Secretary,     12    Sammelan    Marg,
Allahabad.....................Respondents
                 ---------------

With
Civil Writ Jurisdiction Case No.8796 of 2008
Sanju Devi Daughter of Sri Hetu Prasad Das,
Resident of Village Bholsar P.O. Ekchari,
P.S. Rasalpur (Kahalgaon), District
Bhagalpur……………………………………………………………..Petitioner
Versus

1. The State Of Bihar.

2. Commissioner – cum – Secretary, Human
Resources Development Department, Bihar,
Patna.1.

3. District Superintendent of Education,
Bhagalpur.

4. Block Education Extension Officer.

5. Panchayat Sachiv, Madarganj Gram
Panchayat, Sanhaula Anchal District
Bhagalpur.

6. Hindi Sahitya Sammelan, Allahabad, 12
Sammelan Marg, Allahabad…………………Respondents

——————

With
Civil Writ Jurisdiction Case No.5758 of 2008

1. Bibha Devi Wife of Sri Ravi Ranjan Yadav,
resident of Village Hasaili, P.O.
Peerbhikan, P.S. Falka, District Katihar.

2. Sheela Kuamri, wife of Sri Rajesh Kumar
Ranjan, resident of village Rahta, P.O.
Peerbhikan, P.S. Falka, District
Katihar……………………………………………………………..Petitioners
Versus

1. The State Of Bihar.

2. Commissioner – cum – Secretary, Human
2

Resources Development Department, Bihar,
Patna.1.

3. District Superintendent of Education,
Katihar.

4. Block Education Extension Officer,
Falka, District Katihar.

5. Panchayat Sachiv, Gram Panchayat Raj,
Rahta District Katihar.

6. Mukhiya, Gra, Panchayat Raj Rahta, Falka
Block, District Katihar…………………Respondents

—————-

With
Civil Writ Jurisdiction Case No.3835 of 2009
Sabitri Kumari, Wife of Sri Bindeshwari
Kumar Singh, resident of Village Anandpur,
P.O. Razawar, P.S. Rajoun, District
Banka………………………………………………………………………..Petitioner
Versus

1. The State Of Bihar.

2. Commissioner – cum – Secretary, Human
Resources Development Department, Bihar,
Patna.1.

3. District Superintendent of Education,
Banka.

4. Block Education Extension Officer, Block
Rajoun, District Banka.

5. Block Development Officer, Block Rajoun,
District Banka.

6. Panchayat Sachiv, Gram Panchayat Khaira
Block Rajoun, District Banka.

7. Mukhiya, Gram Panchayat Khaira under
Rajoun Block, District Banka.

8. Hindi Sahitya Sammellan, Prayag, 12
Sammellan Marg, Allahabad

9. Pradhan Mantri, Hindi Sahitya Sammellan,
Prayag, 12 Sammellan Marg,
Allahabad……………………………………………………….Respondents

—————

3 05.09.2011 It is agreed at the Bar that in view

of the judgment of the Division Bench of

this Court in the case of Jai Kumar Singh

Vs. The State of Bihar reported in 2010 (1)

PLJR 332, these writ applications have no

merit. The same are, accordingly,
3

dismissed.

However, this will not prejudice the

claim of the petitioners for payment of

their admitted salary or remuneration for

the period they have actually worked prior

to their termination.

(J. N. Singh, J.)
BT