IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4231 of 2008
AMRESH KUMAR, S/O SRI RAMASHRAYA YADAV, R/O
VILLAGE AND P.O.-PATELIYA, P.S.-BIBHUTIPUR,
DISTRICT-SAMASTIPUR. ...............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH DISTRICT
MAGISTRATE, SAMASTIPUR.
2. DISTRICT MAGISTRATE, SAMASTIPUR.
3. DISTRICT SUPERINTENDENT OF EDUCATION,
SAMASTIPUR.
4. BLOCK EDUCATION EXTENSION OFFICER,
BIBHUTIPUR, DISTRICT-SAMASTIPUR.
5. BLOCK DEVELOPMENT OFFICER, BIBHUTIPUR,
DISTRICT-SAMASTIPUR.
6. SANJAY KUMAR, S/O LATE SATYANARAIN MAHTO,
R/O VILLAGE AND P.O.-PATELIYA, P.S.-
BIBHUTIPUR, DISTRICT-SAMASTIPUR.
7. MUKHIYA, PATELIYA GRAM PANCHAYAT,
DISTRICT-SAMASTIPUR.
8. PANCHAYAT SECRETARY, PATELIYA GRAM
PANCHAYAT, DISTRICT-SAMASTIPUR.
9. SUKH SUVIDHA SAMITI THROUGH MUKHIYA,
PATELIYA GRAM PANCHAYAT, DISTRICT-SAMASTIPUR.
...............RESPONDENTS.
-----------
3 07.07.2011 Petitioner is aggrieved by the
appointment of respondent no.6 as Shiksha
Mitra.
From Annexure-5 series, it appears
that the petitioner has been making complaint
against non-consideration of his case inspite
of having higher marks than the respondent
no.6.
In the circumstances, the writ
application is disposed of with liberty to the
petitioner to file his complaint/appeal before
the concerned statutory Appellate Authority
2
constituted under the Rules. If he does so
within one month, the Appellate Authority
shall issue notice to respondent no.6 and
other necessary parties, hear them and decide
the matter preferably within a period of two
months from the date of receipt/production of
a copy of this order.
Arvind/ ( J. N. Singh, J.)