IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.376 of 2008
Arun Kumar Singh aged about 30 years, Son of
Shri Om Narayan Singh, Resident of Village -
Dharmwari, P.O. - Safiyabadi, P.S.
Baikunthpur, District Gopalganj......Petitioner
Versus
1. The State Of Bihar & Ors
2. The Commissioner & Secretary, Department of
Human Resources Development, Government of
Bihar, Patna.
3. The District Magistrate, Gopalganj.
4. The District Superintendent of Education,
Gopalganj.
5. The Block Development Officer, Baikunthpur,
District Gopalganj
6. The Block Education Extension Officer,
Baikunthpur, District Gopalganj
7. The Mukhiya, Gram Panchayat- Dharmbari,
Block Baikunthpur, District Gopalganj.
8. The Panchayat Secretary, Gram Panchayat -
Dharmbari, Block Baikunthpur, District
Gopalganj..................................................................Respondents
-----------
2 26.08.2010 Learned counsel for the petitioner as
well as learned counsel for the State informs
this Court that now the Appellate Authorities
constituted by the State Government under Rule
18 of the Bihar Panchayat Prarambhik Shikshak
(Niyojan Avam Seva Sart) Niyamvali, 2006 (as
amended by Amendment Act, 2008) are functional
and are now efficacious alternative forums
available to the petitioner and others for
consideration of their grievances.
In view of the submissions of
the learned counsels and in view of the
availability of the efficacious alternative
2
forum for consideration of matters relating to
employment of Shiksha Mitra/Panchayat
Shikshak, the writ application is disposed of
with liberty to the petitioner to file an
appropriate application before the concerned
Appellate Authority, if not already filed, for
redressal of his grievance. In case such an
application is filed by the petitioner, the
Appellate Authority shall consider the same
and all documents enclosed including orders of
this Court in identical matters, if produced
therewith and make all endeavours to dispose
of the same on its own merits after hearing
the parties concerned, by a speaking order
preferably within the time prescribed under
the Rules for the purpose without going into
the question of limitation.
It is made clear that this
Court has not expressed any opinion with
regard to the merits of the claim of the
petitioner.
BT (J. N. Singh, J.)