High Court Patna High Court - Orders

Md.Aquil & Ors vs The State Of Bihar & Ors on 5 August, 2011

Patna High Court – Orders
Md.Aquil & Ors vs The State Of Bihar & Ors on 5 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Letters Patent Appeal No.680 of 2011
                                               In
                        (CIVIL WRIT JURISDICTION CASE 10942/2010)

    1. MD. AQUIL S/O MD. IDRIS R/O VILL.- SAKARA FARIDPUR, P.S.- SAKARA,
    DISTT.- MUZAFFARPUR
    2. BINDESHWAR RAI S/O SHRI MAHENDRA RAI R/O VILL.- MARUAHA, P.S.-
    SAKARA, DISTT.- MUZAFFARPUR
    3. KUNDAN LATA D/O SIARAM PD. SINGH R/O VILL.- KATESAR, P.S.- SAKARA,
    DISTT.- MUZAFFARPUR                                 .....Appellants

                                            Versus
    1. THE STATE OF BIHAR
    2. THE PRINCIPAL SECRETARY DEPARTMENT OF HUMAN RESOURCES AND
    DEVELOPMENT, GOVT. OF BIHAR, PATNA
    3. THE DIRECTOR, PRIMARY EDUCATION, BIHAR, PATNA
    4. THE DISTRICT SUPERINTENDENT OF EDUCATION, MUZAFFARPUR
    5. THE BLOCK DEVELOPMENT OFFICER, SAKARA, MUZAFFARPUR
    6. THE BLOCK EDUCATION AND EXTENSION OFFICER, SAKARA-II,
    MUZAFFARPUR
    7. THE MEMBER, DISTRICT TEACHERS EMPLOYMENT APPELLATE TRIBUNAL,
    MUZAFFARPUR
    8. THE MUKHIYA, KATESAR GRAM PANCHAYAT, SAKARA, MUZAFFARPUR
    9. THE PANCHAYAT SECRETARY KATESAR GRAM PANCHAYAT, SAKARA,
    MUZAFFARPUR
    10. SANJU KUMARI,
    11. MD. SALAUDDIN, ASSISTANT TEACHER NEW PRIMARY SCHOOL,
    MARUAHA, MUKHIYA TOLA, SAKARA, MUZAFFARPUR              .....Respondents
                         ----------------------------------

2 05-08-2011 Heard learned counsel for the appellant.

The writ court has placed reliance upon

findings given by the Appellate Tribunal, particularly,

those in paragraphs 27, 36 and 44 for forming a

conclusion that the appointment process relating to the

writ petitioners on the post of Panchayat Teacher was

against the rules governing such appointment and the

Panchayat Secretary alone created the list of selected

candidates without paying heed to the requirement of
2

rules.

An attempt was made by learned counsel for

the appellants to show that the Tribunal has not come

to correct conclusions.

The Tribunal had the opportunity of going

into the documents and registers of the Panchayat and

after considering the relevant materials it has come to a

relevant finding of facts.

We cannot act as an appellate forum for

reappraising the evidence for the purpose of reversing

the finding of facts.

We have also looked into some paragraphs

of the order of the Appellate Tribunal, particularly,

those in paragraphs 44 and 45. They clearly held the

entire selection process to be vitiated including the

process under which these appellants were appointed.

We find no good reasons to interfere in the

matter. The appeal is dismissed.

(Shiva Kirti Singh, J.)

(Shivaji Pandey, J.)
BKS/-