IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8983 of 2010
1. JAMILA KHATOON W/O MD. NASIM AKHTAR R/O
VILL DAKAHI, P.S.ANDHRA MATH, DISTT-
MADHUBANI
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF
SECRETARY BIHAR
2. DISTRICT MAGISTRATE MADHUBANI
3. DISTRICT EDUCATION OFFICER MADHUBANI
4. BLOCK DEVELOPMENT OFFICER MADHUBANI
5. PANCHAYAT SACHIV DHARHARA PANCHAYAT
MADHUBANI, DISTT-MADHUBANI
6. MUKHIYA DHARHARA PANCHAYAT,
MADHUBANI, DISTT-MADHUBANI
-----------
2 09/02/2011 Having heard learned counsel for the petitioner
and learned counsel for the State, this writ application is
disposed of with a clear direction upon the Panchayat
Secretary, Dharhara Panchayat, Madhubani that in light
of the communications made to him for payment of
salary to the petitioner both by the District
Superintendent of Education as well as Mukhia of the
Gram Panchayat, payment should be made to the
petitioner forthwith preferably within one month from
the date of communication or production of a copy of
this order. If there is a failure to do so, then the
petitioner may bring this fact to the notice of the District
Magistrate, Madhubani who will pass appropriate orders
-2-
suspending the Panchayat Secretary and even initiating a
departmental proceeding against him if necessary.
This writ application is disposed of with the
direction aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)