High Court Patna High Court - Orders

Usha Yadav vs The State Of Bihar & Ors on 22 September, 2011

Patna High Court – Orders
Usha Yadav vs The State Of Bihar & Ors on 22 September, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.7186 of 2007
Usha Yadav, Wife of Birendra Yadav, resident of Village
Baliamahra, P.O. Baliamahra, P.S. Banka, Dist. Banka.
                                                -------- Petitioner
                                Versus
1. The State of Bihar.
2. Commissioner   cum   Secretary,     Human Resource   Development
   Department, Bihar, Patna-800001.
3. District Superintendent of Education, Banka.
4. Block Education Extension Officer, Banka, Dist. Banka.
5. Panchayat Niyojan Samiti of Lodham Panchayat under Banka Block,
   Dist. Banka.
6. Secretary, Gram Shikshak Niyojan Samiti of Lodham Panchayat
   under Banka Block, Dist. Banka.
                                                ------- Respondents
                             -----------

2 22.09.2011 Heard learned counsel for the

parties.

Learned counsel for the petitioner,

while assailing the impugned order of

termination of service of the petitioner on

the post of Panchayat Shikshak, would submit

that when the respondents could reinstate

Brajmohan Das and Archana Kumari on the post

of Panchayat Shikshak, there would be no

reason for not giving same benefit to the

petitioner, inasmuch as, her service was also

terminated along with the aforesaid two

persons.

Counsel for the State has pointed

out that the educational qualification

obtained by the petitioner was not recognized

by the State of Bihar, inasmuch as, the
2

petitioner had passed her examination from

Hindi Sahitya Sammelan, Prayag about which

the issue has stand settled in the judgment

of the Division Bench of this Court in the

case of State of Bihar Vs. Mamta Kumari & Ors.

reported in 2010(4)PLJR 318. He would further

explain that in absence of any pleading in

the writ application that the aforesaid two

persons, namely, Brajmohan Das and Archana

Kumari had also acquired their educational

qualification from Hindi Sahitya Sammellan,

Prayag, the plea of discrimination raised by

the petitioner does not merit any

consideration.

In view of the admitted position

that the petitioner does not hold the

required qualification, no error can be said

to be committed by the respondents in

canceling the appointment of the petitioner

specially when the issue with regard to the

qualification acquired from Hindi Sahitya

Sammellan, Prayag stands settled in the

Division Bench of this Court in the case of

Mamta Kumari (supra).

             As   with     regard          to     the     plea     of

discrimination,           the    pleading,         to     say     the

least,       is   vague    and        on   that,       this     Court
                      3




cannot rely. There is nothing on record to

show that the aforesaid two persons also had

passed the qualifying examination on the

basis of which they were appointed as

Panchayat Shikshak was required from Hindi

Sahitya Sammellan, Prayag.

That being so, this application is

wholly misconceived and the same is,

accordingly, dismissed.

(Mihir Kumar Jha, J.)
Rsh