High Court Patna High Court - Orders

Geeta Kumari @ Smt.Geeta Kumar vs The State Of Bihar & Ors on 29 August, 2011

Patna High Court – Orders
Geeta Kumari @ Smt.Geeta Kumar vs The State Of Bihar & Ors on 29 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
            Civil Writ Jurisdiction Case No.5956 of 2007
Geeta Kumari @ Smt.Geeta Kumari, wife of Prem Chandra Kushwaha,
resident of village Balli Kita, P.O. Kaushalpur, P.S. Amarpur, District
Banka                                   ...                   Petitioner
                                   Versus
1. The State Of Bihar
2. The Secretary, Primary, Secondary and Adult Education, Govt. of
    Bihar, Patna
3. The District Magistrate, Banka
4. The District Superintendent of Education, Banka
5. The Block Development Officer, Banka
6. The Block Education Extension Officer, Banka
7. The Principal, newly created School, Pokharia, District Banka
8. Panchayat Secretary, Gram Panchayat, District Banka
9. The Bihar School Examination Board, Patna through its Secretary
                                        ...                Respondents
                      ----------------------------------

with
Civil Writ Jurisdiction Case No.6015 of 2007
Bijay Kumar Suman, son of Jayram Mandal, resident of village Kumar
Khal, P.O. Sovanpur, P.S. Amarpur, District Banka
… Petitioner
Versus

1. The State Of Bihar

2. The Secretary, Primary, Secondary and Adult Education, Govt. of
Bihar, Patna

3. The District Magistrate, Banka

4. The District Superintendent of Education, Banka

5. The Block Development Officer, Banka

6. The Block Education Extension Officer, Banka

7. The Principal, newly created School, Gauripur, District Banka

8. Panchayat Secretary, Gram Panchayat, Dudhari, District Banka

9. The Bihar School Examination Board, Patna through its Secretary
… Respondents

———————————-

with
Civil Writ Jurisdiction Case No.6021 of 2007
Bikash Thakur, son of Shyam Thakur, resident of village Maheshadih,
P.O. Maheshadih, P.S. Banka, District Banka
… Petitioner
Versus

1. The State Of Bihar

2. The Secretary, Primary, Secondary and Adult Education, Govt.
of Bihar, Patna

3. The District Magistrate, Banka

4. The District Superintendent of Education, Banka

5. The Block Development Officer, Banka

6. The Block Education Extension Officer, Banka

7. The Principal, Primary School Sadpur, District Banka

8. Panchayat Secretary, Gram Panchayat, Lakrd Kola, District
Banka
2

9. The Bihar School Examination Board, Patna through its Secretary
… Respondents

———————————-

2. 29.8.2011 Learned counsel for the petitioners seeks permission

to withdraw all these writ applications in order to enable the

petitioners to move the District Teachers Appellate Authority for

the purpose of filing a complaint as with regard to their non-

consideration and consequential appointment on the post of

Panchayat Shikshak.

These applications are, accordingly, permitted to be

withdrawn with the aforementioned liberty and it is also made

clear that the authority shall decide the complaint if it is filed by

the petitioners within a period of one month from today on merits

and will not non-suit the petitioners on the ground of delay,

inasmuch as these misconceived writ applications have remained

pending from May, 2007.

(Mihir Kumar Jha,J.)

Surendra/