IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1552 of 2008
Parivartankari Prarmbhik Shikshak Sangh, Bihar
Pradesh Office at Shivpuri, Damuchak, Muzaffarpur
represented through its President Sri Bansidhar
Brajwashi son of Sri Nand Kishore Sahni, resident
of village and P.O. Raksa, P.S. Karja, District-
Muzaffarpur ............ Petitioner
Versus
1.The State Of Bihar
2.The Commissioner-cum-Secretary, Department of
Human Resources Development, Bihar, Patna
3.The Secretary, Department of Primary and Adult
Education, Bihar, Patna
4.Director State Council of Education, Research and
Training, Patna
5.The District Magistrate-cum-Chairman, Bihar
Education Project, Patna
6.The District Superintendent of Education, Nalanda
7.The District Superintendent of Education-cum-
District Programme Coordinator Bihar Education
Project, Vaishali
8.The District Superintendent of Education,
Muzaffarpur
9.Mukhiya, Gram Panchayat Raj Narayanpur,
Ekangarsarai, District- Nalanda
10.The Mukhiya Gram Panchayat Raj, Kermadih Tola
Ghusukpur Anchal Kudhani, District- Muzaffarpur
......... Respondents
-----------
2. 14/09/2010 The grievance raised by the Association
is apparently in respect of some of the
members of teachers, who have not been sent
for training and whose services have been
terminated on the ground of them having
obtained below 45% marks in Intermediate.
Such grievance cannot be agitated by the
Association in collective manner. The
grievance is personalized in nature and
therefore individual teacher can only raise
2
such grievance individually.
The writ application is accordingly
dismissed.
Pradeep/ ( J. N. Singh,J.)