High Court Patna High Court - Orders

Laxmi Kumari vs The State Of Bihar &Amp; Ors on 29 April, 2011

Patna High Court – Orders
Laxmi Kumari vs The State Of Bihar &Amp; Ors on 29 April, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.15300 of 2010
                  1. LAXMI KUMARI W/O RAMESH KUMAR          R/O VILL
                  RAHATPUR, P.O.RAM NAGAR, P.S.SURYAGARHA, BLOCK-
                  PIPARIA, DISTT-LAKHISARAI
                                             Versus
                  1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
                  SECRETARY, DEPARTMENT OF HUMAN RESOURCES
                  DEVELOPMENT GOVERNMENT OF BIHAR, PATNA
                  2. THE DISTRICT MAGISTRATE LAKHISARAI
                  3. THE DISTRICT SUPERINTENDENT OF EDUCATION
                  LAKHISARAI
                  4. THE BLOCK EDUCATION EXTENSION OFFICER PIPARIA,
                  DISTT-LAKHISARAI
                  5. THE MUKHIYA , GRAM PANCHAYAT RAJ SAIDPURA,
                  BLOCK-PIPARIA, DISTT-LAKHISARAI
                  6. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT RAJ
                  SAIDPURA, BLOCK-PIPARIA, DISTT-LAKHISARAI
                  7. THE MEMBER , DISTRICT TEACHER'S APPOINTMENT
                  APPELLATE AUTHORITY LAKHISARAI
                                        -----------

02. 29.4.2011 Obviously lack of expertise and exposure to judicial

work, which is lacking in the Member of District Teachers

Employment Appellate Authority, is visible on the various

orders which have been brought on record by the petitioner.

Annexure-2 is an order dated 2.3.2009 directing the Panchayat

secretary to hold a counselling of the petitioner. How such an

order or direction could be given even without adjudication on

the issue is not understood. That is the first infirmity which the

Court notices. Then there is an order contained in Annexure-6,

which is dated 9.7.2009. In this order merit list was quashed and

a direction was given not to proceed with the matter. Thereafter

a third order, which is Annexure-7, dated 12.8.2009 has been

passed which, according to the petitioner, is a recall of the

earlier order dated 9.7.2009 and dismissal of the case of the
2

petitioner giving liberty to Panchayat to proceed with the

appointment/selection. The Court wanted to express its opinion

in the conduct of such proceeding by the concerned Member but

keeping the dignity of the tribunal and the quasi judicial

authority, the Court only observes that the Member has a lot of

training and weeding to be done to understand the

responsibility in which he has been placed. He is no longer an

administrative authority who is exercising powers by recording

his opinions in a file. He was an officer of the State

Government before his appointment but now is a Member of the

appellate authority. In a judicial order adjudication is yet

another cup of tea.

In the totality, therefore, both Annexures 6 and 7

are quashed. Matter is remitted back to the appellate authority

that he shall now hear the petitioner again, issue notice to the

concerned respondent as well and after verifying the records will

pass a clear and categorical order irrespective of the order he has

passed in the past without being influenced by such orders

because per say this Court expresses unhappiness in the manner

in which this proceeding has been conducted.

Writ is allowed.

rkp                                            ( Ajay Kumar Tripathi, J.)