High Court Patna High Court - Orders

Navin Kumar vs The State Of Bihar & Ors on 30 June, 2011

Patna High Court – Orders
Navin Kumar vs The State Of Bihar & Ors on 30 June, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.12097 of 2006
            Navin Kumar, son of Sri Mukund Prasad Thakur,
            resident of village + P.O. Manikpur, P.S.
            Sahkund, District Bhagalpur
                                      ...             Petitioner
                                   Versus
            1. The State Of Bihar
            2. The Collector, Bhagalpur
            3. The District Superintendent of Education,
               Bhagalpur
            4. The Mukhiya, Gram Panchayat, Jagria P.S.
               Sahkund, District Bhagalpur
            5. The    Headmaster,    Govt.    Middle    School,
               Manikpur, P.S. Sahkund, District Bhagalpur
            6. Brajendra Kumar, son of Sri Mritunjay Pd.
               Singh, resident of village Shahjadpur, P.S.
               Sahkund, District Bhagalpur
                                      ...            Respondents
                                -----------

2. 30.6.2011 No one appears for the petitioner.

Counsel for the State and respondent no.6

are present.

This application relating to

acceptance of joining of the petitioner on

the post of Shiksha Mitra has definitely

become infructuous, inasmuch as the post of

Shiksha Mitra stands abolished with effect

from 1.7.2006. This writ application in fact

was filed on 27.9.2006 and therefore, the

prayer of the petitioner as with regard to

acceptance of his joining on the post of

Shiksha Mitra cannot be allowed in view of

abolition of the post of Shiksha Mitra.

As with regard to the remaining

prayer of the petitioner to call for
2

appointment letter of respondent no.6 and

quash the same as he had sought to replace

the petitioner on 18.2.2006 on post of

Shikshamitra, the writ application filed on

27.9.2006 by which time respondent no.6 has

already been absorbed on the post of

Panchayat Shikshak w.e.f. 1.7.2006 would

also not be maintainable on the ground of

delay in filing such writ application. None

the less for this limited relief, the

petitioner can agitate his grievance before

the District Teachers Appellate Authority,

Bhagalpur which in view of the clarificatory

Circular of the State Government dated

14.5.2009 has been vested with powers to

examine and decide complaints arising out of

selection, appointment and removed of

Shikshamitra.

Be that as it may, when the counsel

for the petitioner has also not appeared,

this Court has no option but to dismiss this

writ application as not pressed.

It is ordered accordingly.

(Mihir Kumar Jha,J.)

Surendra/