High Court Patna High Court - Orders

Vimla Devi vs The State Of Bihar &Amp; Ors on 31 March, 2011

Patna High Court – Orders
Vimla Devi vs The State Of Bihar &Amp; Ors on 31 March, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.10797 of 2008
              Vimla Devi, Wife of Sri Awdhesh Yadav, D/o-Sri Ramashray Prasad Singh,
              R/o-Vill.-Paharpur, Gram Panchayat Tarahagar, Block Bihta, District-Patna.
                                                                          -Petitioner.
                                       VERSUS
            1. The State of Bihar, through the Chief Secretary, Government of Bihar, Patna.
            2. The Secretary, Human Resources Development Department, Government of
                Bihar, Patna.
            3. The Director, Primary Education, Bihar, Patna.
            4. The Collector, Patna.
            5. The D.S.E., Patna.
            6. The B.E.E.O., Bihta Block, Patna.
            7. The B.D.O., Bihta Block, Patna.
            8. Mukhiya, Gram Panchayat, Tarahagan, Block Bihta, District Patna.
            9. Principal, Primary School, Dalelganj, Panchayat Tarahagan, Block Bihta,
                District Patna.
            10. Secretary, Vidhyalaya Siksha Samiti, Primary School Dalelganj, Gram
                Panchayat Tarahagar, Block Bihta, District Patna.         -Respondents.
                                        -----------

04 31.03.2011 The petitioner was recruited as Shiksha Mitra and

posted in the Primary School, Dalelganj Gram Panchayat Tarahagar,

Block Bihta, Distrcit Patna. In 2004 Government took a decision that

persons who had been attained Intermediate qualification with 45%

marks within 33 months their services as Shiksha Mitra would be

continued. Petitioner did obtain the qualification of Intermediate but

with 44.70% marks. In 2006 the Bihar Panchayat Teachers

(Appointment and Service Condition) Rules, 2006 came in and all

Panchayat Shiksha Mitra found working were automatically absorbed

as Panchayat Teacher. Petitioner was also absorbed as Panchayat

Teacher. She had by then cleared her Intermediate examination. All

of a sudden in the year 2007 her salary was stopped on the plea of a

direction from the Collector, Patna that those Panchayat Shiksha Mitra

who had not passed Intermediate examination with 45% marks or

above had to be discontinued and remuneration could not be paid but

petitioner’s services were not dispensed with. It may be noted here
-2-

that subsequently this Court held that any Panchayat Shiksha Mitra

who cleared his Intermediate examination even though beyond 33

months could not be dismissed and if dismissed had been reinstated.

Upon passing the said examination the State Government subsequently

clarified that if a Panchayat Shiksha Mitra serving or dismissed

cleared the Intermediate examination without minimum marks of 45%

he would be continued as Panchayat Teacher and/or if dismissed

reinstated.

It appears that pursuant to the said Government

clarification petitioner has been continued as Panchayat Teacher and

now his only grievance subsists is with regard to arrears of pay for the

month for which in between she had not received her payment. The

same is specified as January, February and March 2007.

Having considered the matter, in my view, the

grievance of the petitioner appears to be genuine. I, therefore, have no

option but to direct the District Superintendent of Education, Patna to

look into the matter of payment of arrears of the petitioner in respect

of three months, as aforesaid, and if it is found that for any reason

payment has not been made to the petitioner for the aforesaid three

months, it shall be his duty to ensure full payment for the aforesaid

period to the petitioner within three months of production of a copy of

this order before him.

With these observations and directions, the writ petition

stands disposed of.

Trivedi/                            (Navaniti Prasad Singh, J.)