IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5311 of 2008
KAMLESH PRASAD, S/O KEDAR PRASAD, R/O
VILLAGE-RUPASPURA, P.S.-HARNAUT, DISTRICT-
NALANDA. ...............PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY, DEPARTMENT OF EDUCATION
BIHAR, NEW SECRETARIATE, PATNA.
3. THE DIRECTOR, DEPARTMENT OF PRIMARY
EDUCATION BIHAR, NEW SECRETARIATE,
PATNA.
4. THE DISTRICT SUPERINTENDENT OF
EDUCATION, PATNA COLLECTORATE COMPOUND,
PATNA. ..................RESPONDENTS.
-----------
2 19.07.2011 Learned counsel for the petitioner
submits that the petitioner may be allowed
to approach the Committee constituted by
this Court by order dated 26.02.2007 passed
in a batch of cases led by CWJC No.5278 of
2004 by which the Committee was directed to
consider the claim of the petitioners of
the writ applications in respect of payment
of living allowance etc. of the period they
had worked in the respective schools which
was recognized by the Government.
Liberty is granted to the
petitioner. If he approaches the Committee,
which learned counsel for the petitioner
submits that is still functioning, the
committee shall consider the case of the
petitioner and shall also consider with
2
regard to status of the school in which he
claims to be working as well as his
entitlements and pass appropriate orders in
accordance with law.
The writ application is disposed
of with the aforesaid observations and
directions.
Arvind/ ( J.N. Singh, J.)