High Court Patna High Court - Orders

Feku Sharma vs The State Of Bihar &Amp; Ors on 28 June, 2010

Patna High Court – Orders
Feku Sharma vs The State Of Bihar &Amp; Ors on 28 June, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No 1240 of 2010
1. FEKU SHARMA S/O SHRI SADABRIKSH SHARMA R/O VILL.- PARORAHAN, P.O.-
DUMARA, P.S.- LAURIYA, DISTT.- WEST CHAMPARAN
                                   Versus
1. THE STATE OF BIHAR
2. THE DISTRICT MAGISTRATE WEST CHAMPARAN, BETTIAH
3. THE BLOCK DEVELOPMENT OFFICER GAUNAHA, WEST CHAMPARAN
4. THE BLOCK EDUCATION EXTENSION OFFICER GAUNAHA, WEST CHAMPARAN
5. THE MUKHIYA, GRAM PANCHAYAT RAJ, DHAMAURA WEST CHAMPARAN
6. THE PANCHAYAT SECRETARY GRAM PANCHAYAT RAJ, DHAMAURA, WEST
CHAMPARAN
7. MURAI THAKURAI S/O JHINU THAKURAI R/O VILL.- MAJHARIA, P.S.-
BHAIROGANJ (BAGAHA), DISTT.- WEST CHAMPARAN
                                  -----------

2 28.06.2010 The petitioner had applied for appointment to the post of

Panchayat Primary Teacher in the year, 2006. After selection process,

counselling etc in 2006 itself, the appointments were made and petitioner

was not appointed. In 2008, for the first time, petitioner challenges the

appointment and explains the delay that he had no information about the

appointments being made. He submits that he is entitled to get benefit as

a physically handicapped person. Petitioner ultimately moved the

Tribunal on the Tribunal being constituted. Petitioner had, admittedly,

not moved any authority prior to that. The Tribunal has noted in its order

that notices were sent to the petitioner but he did not turn up for

counselling and, as such, other appointments were made.

In view of the delayed challenge and the finding, as

aforesaid, I am not inclined to interfere in this matter. The writ petition is

dismissed.

      M.E.H./                                                 (Navaniti Prasad Singh)