IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1008 of 2009
JITENDRA PRASAD SINGH, SON OF DUNIYA SINGH, RESIDENT OF VILLAGE AND
P.O.- ANGIAON BAZAR, P.S. PIROO, DISTRICT - BHOJPUR, AT PRESENT RESIDING AT
VILLAGE - AKAUNA, PO. AND P.S. PUNPUN, DISTRICT - PATNA.
.......... PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, DEPARTMENT OF EDUCATION BIHAR, NEW SECRETARIAT,
PATNA.
3. THE DIRECTOR, DEPARTMENT OF PRIMARY EDUCATION BIHAR, NEW
SECRETARIAT, PATNA.
4. THE DISTRICT SUPERINTENDENT OF EDUCATION, PATNA COLLECTORATE
COMPOUND, PATNA. ........... RESPONDENTS.
-----------
02/ 24.06.2011 Petitioner is working as Peon in the Non-
government Devendra Madhya Vidyalaya, Yarpur,
Patna since 4.12.1992. School in question is a Non-
government recognized school. Petitioner’s prayer is for
making payment of salary/cost of living allowance and
other allowances to the petitioner since 4.12.1992, in
the light of the policy decision of the Govt. of Bihar to
make payment of cost of living allowance to teachers
working in such non-government recognized Primary
and Middle School, where free education is being
imparted to the students up to Class VI. Similar matter
came for considering before this Court in C.W.J.C. Nos.
5278, 5361, 5599 of 2007 and analogous cases. The
writ applications were disposed of giving direction to
the State Govt. for constituting Committee of Three
2Officers of the rank of Deputy Secretary/Deputy
Director, Human Resources Development Department
in order to enquire whether right persons are claiming
such benefits. The Committee was directed to conduct
an enquiry giving proper opportunity to the petitioners
by issuing public notice and the Committee was
directed to examine and scrutinize the case in the light
of the relevant provisions, rules, regulations, circulars,
examine the file of each case, in case it is found that the
petitioners are entitled for the same, it should be granted
to them.
Counsel for the petitioner submits that the
Committee is still existing and functioning.
Considering this fact, this application is
disposed of, giving liberty to the petitioner to represent
his case before the same Committee, which will
examine the claim of the petitioner and pass necessary
orders as per the direction in C.W.J.C. No. 5278 and
analogous cases within six months from the date of
production/communication of this order.
DKS/ (Mridula Mishra, J.)