IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3987 of 2009
Birendra Prasad, son of Shri Rameshwar Prasad,
resident of village Meerjumla, P.O. Chakia, P.S.
Bhagwanpur Hat, District- Siwan, at present posted
and working as Panchayat Teacher in Upgraded
Middle School Urdu, Meerjumla, Anchal- Bhagwanpur
Hat-II, District- Siwan .............. Petitioner
Versus
1.The State Of Bihar
2.The Principal Secretary, Human Resources
Development Department, Government of Bihar,
Patna
3.The Director, Primary Education, Bihar, Patna
4.The Divisional Commissioner, Saran Division at
Chapra
5.The Regional Development Officer, Saran Division,
Chapra
6.The District Magistrate, Siwan
7.The Deputy Development Commissioner-cum-Chairman,
District Education Establishment Committee,
Siwan
8.The District Superintendent of Education, Siwan
9.The Block Development Officer, Bhagwanpur Hat,
District- Siwan
10.The Block Education Extension Officer,
Bhagwanpur Hat-II, District- Siwan
11.Gram Panchayat Raj Meer Jumla represented
through its Mukhiya Sri Shambhu Ram, resident of
village Juafar, P.S. Bhagwanpur Hat, District-
Siwan
12.The Mukhiya of Gram Panchayat Raj Meerjumla,
Block- Bhagwanpur Hat, District- Siwan
13.The Panchayat Secretary, Gram Panchayat Raj Meer
Jumla, Block- Bhagwanpur Hat, District- Siwan
14.The Headmaster, Upgraded Middle School Urdu,
Meerjumla, Anchal- Bhagwanpur Hat-II, District-
Siwan
................ Respondents
-----------
2. 16/08/2010 Learned counsels agree that 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 now functional and hence an
2
efficacious alternative forums is available to
the petitioner and others for consideration of
all their grievances in respect of their
employment.
In the circumstances, 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 her
grievances. In case such an application is
filed by the petitioner within one month, the
Appellate Authority shall consider the same and
all documents enclosed therewith, including
orders of this Court in identical matters, if
produced, and other relevant records 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.
Pradeep/ ( J. N. Singh,J.)