IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3757 of 2011
Md.Mehtab Alam @ Mahatab Alam, son of late Sharfuddin,
resident of village - Bairya, P.S. Azamnagar, District - Katihar
_____ Petitioner
Versus
1. The State of Bihar
2. The District Magistrate, Katihar.
3. The District Panchayat Raj Officer, Katihar.
4. The Block Development Officer, Amdabad, Katihar, District-
Katihar.
5. The Block Development Officer, Pranpur, Katihar.
6. The Sub-Divisional Officer, Barsoi, District - Katihar.
______ Respondents
-----------
02. 12.7.2011 The plea of the petitioner that law was not
followed with regard to the order of suspension can be best
looked into when a departmental proceeding is held against
him. So far as the suspension order contained in Annexure-2
is concerned, there is clear reason that the petitioner refused
to obey the direction of a quasi judicial authority on an
adjudication made with regard to selection/non-selection on
the post of a Panchayat teacher.
The Court can take judicial notice of this fact that
hundreds of writs have been filed before this Court alleging
that the Panchayat Secretaries are not obeying the dictates or
directions of the superiors including adjudications made by
the District Teachers Employment Appellate Authority. If the
petitioner is one of those persons, who thinks that he is law
by himself, then the law would certainly catch up with him.
It is a matter where proceeding against the
petitioner should be taken to its logical end at the earliest. No
2
interference with the suspension order is required at this
stage.
Writ is dismissed.
rkp ( Ajay Kumar Tripathi, J.)