IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.841 of 2008
ALOK CHANDRA KUMAR, S/O LATE DHRUB NARAYAN,
R/O VILLAGE-CHORMA, POST-CHORMA, P.S.-PAKARI
DAYAL, DISTRICT-EAST CHAMPARAN AT MOTIHARI.
..................PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA.
3. THE DIRECTOR, PRIMARY EDUCATION, HUMAN
RESOURCES DEVELOPMENT DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA.
4. THE DISTRICT MAGISTRATE, EAST CHAMPARAN
AT MOTIHARI,DISTRICT-EAST CHAMPARAN.
5. THE DISTRICT SUPERINTENDENT OF
EDUCATION, EAST CHAMPARAN AT MOTIHARI,
DISTRICT-EAST CHAMPARAN.
6. THE BLOCK DEVELOPMENT OFFICER, MADHUBAN,
DISTRICT-EAST CHAMPARAN.
7. THE BLOCK EDUCATION EXTENSION OFFICER,
MADHUBAN, DISTRICT-EAST CHAMPARAN.
8. THE MUKHIYA OF GRAM PANCHAYAT RAJ,
KRISHNA NAGAR CUM CHAIRMAN, BLOCK-
MADHUBAN, DISTRICT-EAST CHAMPARAN.
9. THE PANCHAYAT SECRETARY OF GRAM
PANCHAYAT RAJ, KRISHNA NAGAR, BLOCK-
MADHUBAN, DISTRICT-EAST CHAMPARAN.
10.THE HEADMASTER, PRIMARY SCHOOL, BARA
MANGRU, PANCHAYAT, KRISHNA NAGAR, BLOCK-
MADHUBAN, DISTRICT-EAST CHAMPARAN.
11.ABHY KUMAR, S/O NOT KNOWN TO THE
PETITIONER, PRESENTLY POSTED AS
PANCHAYAT TEACHER, PRIMARY SCHOOL, BARA
MAGRU, PANCHAYAT-KRISHNA NAGAR,
DISTRICT-EAST CHAMPARAN.............RESPONDENTS.
-----------
5 14.07.2011 The case of the petitioner is that
though he was issued appointment letter on
10.04.2007, as contained in Annexure-2, when
he went to join in the school as Panchayat
Teacher his joining was refused by the
headmaster saying that there was no vacancy.
2
Hence, the petitioner has filed this writ
application.
Petitioner has an alternative remedy
before the statutory Appellate Authority
constituted under the Rules. Hence, he is
granted liberty to file a complaint before the
Appellate Authority in the matter within four
weeks from today. If he does so, the Appellate
Authority shall issue notice to the concerned
parties, call for the original records and
shall decide the matter, preferably within the
time limit fixed in the Rules for disposal of
such complaints.
The writ application is disposed of
with the aforesaid observations and
directions.
Arvind/ ( J.N. Singh, J.)