High Court Patna High Court - Orders

Dilendra Sah vs The State Of Bihar & Ors on 7 July, 2011

Patna High Court – Orders
Dilendra Sah vs The State Of Bihar & Ors on 7 July, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.3799 of 2009
DILENDRA SAH, SON OF SHRI KANAK LAL SAH, RESIDENT OF
TULSIYAHI, P.O. RAHUA, P.S. BIHRA, DISTRICT - SAHARSA.
                                          ............ PETITIONER.
                               Versus
  1. THE STATE OF BIHAR.
  2. THE SECRETARY, DEPARTMENT OF EDUCATION, GOVT. OF
     BIHAR, NEW SECRETARIATE, PATNA.
  3. THE DIRECTOR, DEPARTMENT OF PRIMARY EDUCATION, GOVT.
     OF BIHAR, NEW SECRETARIATE, PATNA.
  4. THE DISTRICT SUPERINTENDENT OF EDUCATION, SAHARSA.
                                           ........... RESPONDENTS.
                              -----------

02/ 07.07.2011 Petitioner is working as an Assistant teacher

in Non-Govt. Middle School, Tulsiyahi, Block – Kahra

in the district of Saharsa. Giving reference to the order

passed in C.W.J.C. No. 5278 of 2004 counsel for the

petitioner prays that the case of this petitioner stands on

similar footing as Ravi Shankar, who was writ

petitioner in C.W.J.C. No. 5278 of 2004. This writ

application was disposed of analogous with several

other cases and the High Court disposed of all these

writ applications directing the State Govt. to constitute

a Committee, which will examine the cases of teachers

working in Non-Govt. Elementary Schools and thus

entitled for cost of living allowance as per the

government decision. The State of Bihar has decided to
2

grant cost of living allowance to the teachers of such

Non-governmental recognized schools in which

students have been imparted education up to Class VII.

The order regarding giving of cost of living allowance

to any Assistant teacher working in such schools can be

allowed only after scrutinizing their claim in the light

of the relevant provisions, rules, regulations and

circulars of the Govt. as well as considering the factual

aspect of the matter of this case.

Accordingly, this application is being

disposed of. The petitioner can also represent his case

before the same Committee, which has been constituted

by the State of Bihar in the light of the directions issued

by the High Court in C.W.J.C. No. 5278 of 2004 and

analogous cases. In case petitioner files his

representation before the Committee constituted for

this purpose, his case will also be considered in

accordance with the directions of the High Court as

well as observing the rules/regulations, circulars in this

regard.

DKS/                          (Mridula Mishra, J. )