IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8591 of 2010
1. MUSTAQUE ALAM, S/O LATE SADRE ALAM, R/O
COLLEGE CHOWK,WARD NO. 3, P.S. MADHEPURA,
DISTRICT MADHEPURA.
Versus
1. THE STATE OF BIHAR.
2. THE COMMISSIONER CUM SECRETARY,
DEPARTMENT OF HUMAN RESOURCES,GOVT. OF
BIHAR, PATNA.
3. THE DIRECTOR, RASTRIYA NIYOJAN
KARYAKARAM, MADHEPURA.
4. THE DISTRICT MAGISTRATE, MADHEPURA.
5. THE DISTRICT EDUCATION OFFICER, MADHEPURA.
6. THE DISTRICT EDUCATION SUPERINTENDENT CUM
CONVENOR, DISTRICT COMMITTEE SARVA SHIKSHA
ABHIYAN, MADHEPURA.
7. THE BLOCK DEVELOPMENT OFFICER, BLOCK
KUMARKHAND, DISTRICT MADHEPURA.
8. THE BLOCK EDUCATION EXTENSION
OFFICER,BLOCK KUMARKHAND, DISTRICT
MADHEPURA.
9. THE MUKHIYA CUM CHAIRMAN, GRAM
PANCHAYAT BISHANPUR,KORLAHI,DISTRICT-
MADHEPURA.
10. THE PANCHAYAT SACHIV CUM MEMBER
TEACHERS SELECTION COMMITTEE,PANCHAYAT
BISHANPUR,KORLAHI,DISTRICT-MADHEPURA.
11. DISTRICT TEACHERS APPOINTMENT APPELLATE
TRIBUNAL,MADHEPURA.
12. SANTOSH KUMAR THAKUR, S/O SRI NARAYAN
THAKUR, R/O VILLAGE DHURGAON, P.S. BHARAHI,
O.P. DISTRICT MADHEPURA.
-----------
2 03/02/2011 The Court does not find any infirmity in the
decision rendered by the District Teachers Appointment
Appellate Authority, Madhepura which is annexure-1
under challenge in the present writ application. This is
-2-
so in the background that the present petitioner stood
removed by the then Appellate Authority, namely, Block
Development Officer, Kumarkhand Block in the district
of Madhepura way back on 24.04.2008. That order was
not under challenge in any manner before the competent
court and when Santosh Kumar Thakur, private
respondent no. 12, moved the appellate authority now for
a direction for his appointment against the vacancy
caused by removal of the petitioner, petitioner has
approached the High Court seeking interference with the
said order.
So long as the earlier order passed by the Block
Development Officer, Kumarkhand stands, there is no
occasion for the District Teachers Appointment
Appellate Authority now to review that matter or sit in
appeal over that decision. The Authority has done no
wrong by giving a direction in favour of Santosh Kumar
Thakur because admittedly that vacancy exists due to
removal of the petitioner.
This writ application has no merit. It is
dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)
-3-