High Court Patna High Court - Orders

Geeta Kumari vs The State Of Bihar & Ors on 22 November, 2011

Patna High Court – Orders
Geeta Kumari vs The State Of Bihar & Ors on 22 November, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Letters Patent Appeal No.1054 of 2010
                                                   In
                             Civil Writ Jurisdiction Case No. 18545 of 2009
                 ======================================================

1. Geeta Kumari W/O Ram Nagina Prasad, D/O Sitaram Sah R/O Vill.-
Bhaluaha, P.O. Hanuman Nagar (Madhe Sara) P.S. Sonbarsa, Distt.-
Sitamarhi

…Petitioner …. Appellant/s
Versus

1. The State Of Bihar Through The Principal Secretary Human Resources
Development, Govt. Of Bihar, Patna

2. The Principal Secretary, Human Resources Development, Govt. Of
Bihar, Patna

3. The Director, Primary Education, Bihar, Patna

4. The D.S.E. Sitamarhi

5. The B.E.E.O., Choraut, Sitamarhi

6. The B.D.O. Choraut, Sitamarhi

7. The District Teacher Appointment Appellant Authority, Sitamarhi

8. The Mukhiya, Gram Panchayat Raj Choraut West, Sitamarhi

9. The Panchayat Secretary, Gram Panchayat Raj Choraut West, Sitamarhi

10. Shakuntala Kumari W/O Ramesh Kumar Mahto R/O Vill.- Chandra
Saina, P.O. Choraut, P.S. Pupri, Distt.- Sitamarhi

…Respondents …. Respondent/s
======================================================
Appearance :

For the Appellant/s : Mr. Ashok Kumar Mishra 2, Advocate
Mr. Varun Kumar I, Advocate

For the Respondent/s : Mr. Sheojee Prasad, GP 2
======================================================

3 22-11-2011 Heard learned counsel for the appellant and learned

counsel for the State.

The Writ Court has dismissed writ petition preferred

by the appellant on account of finding given by the District

Teachers Employment Appellate Tribunal, Sitamarhi that on the

date of counselling the appellant/ writ petitioner failed to produce
Patna High Court LPA No.1054 of 2010 (3) dt.22-11-2011

2

the original certificates of educational qualification to support her

claim. The Tribunal has recorded that no receipt showing

submission of original educational certificates was available with

the appellant. Subsequently a document was produced before the

Writ Court containing only an initial dated 30.10.2007 which was

the date of counselling, was not found reliable. That document has

been annexed as Annexure- 1 to the memo of this appeal. The

receipt itself is for a different purpose dated 30.12.2006 showing

that the appellant had submitted her application for appointment.

But under the said receipt allegedly the Panchayat Secretary had

given his signature in short on the date of counseling i.e.

30.10.2007. The initial is not indicative of the fact that any

original educational certificate was submitted for the purpose of

counselling. This document was brought on record after the

decision by the Appellate Tribunal. Hence, in our view, the Writ

Court committed no error in not interfering with the findings of the

Tribunal.

The appeal is, therefore, dismissed.

(Shiva Kirti Singh, J)

(Ahsanuddin Amanullah, J)
sk