IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12010 of 2008
POONAM KUMARI, D/O LATE SUKKAN MAHTO, R/O
VILLAGE-KHOKSA RASALPUR, P.S.-DALSINGSARAI,
DISTRICT-SAMASTIPUR. ............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH SECRETARY,
HUMAN RESOURCES DEVELOPMENT, BIHAR,
PATNA.
2. THE SECRETARY, HUMAN RESOURCES
DEVELOPMENT, GOVT. OF BIHAR, PATNA.
3. THE BLOCK DEVELOPMENT OFFICER,
DALSINGSARAI, SAMASTIPUR.
4. THE BLOCK EDUCATION EXTENSION OFFICER,
DALSINGSARAI, SAMASTIPUR.
5. THE GRAM PANCHAYAT RAJ MALLPUR,
PURBARIPATTI THROUGH ITS PANCHAYAT
SECRETARY, DALSINGSARAI, SAMASTIPUR.
6. THE PANCHAYAT SECRETARY, MALPUR
PANCHAYAT, DALSINGSARAI, SAMASTIPUR.
7. THE MUKHIYA, GRAM PANCHAYAT RAJ MALPUR,
PURBARIPATTI, DALSINGSARAI, SAMASTIPUR.
8. KUMARI MANJU, D/O LATE LAL CHANDRA
SINGH, R/O VILLAGE AND P.O.-MAHESHI,
P.S.-BIBHUTIPUR, DISTRICT-SAMASTIPUR.
............RESPONDENTS.
-----------
3 17.10.2011 Petitioner is aggrieved by the
order of the Mukhiya dated 26.05.2008, as
contained in Annexure-9, by which her
services as Panchayat Teacher have been
terminated.
Petitioner has an alternative
remedy before the statutory Appellate
Authority constituted under the Rules.
In the circumstances, this writ
application is disposed of with liberty to
the petitioner to file an appeal before the
Appellate Authority in accordance with law
2
which shall be disposed of preferably
within the time limit prescribed in the
Rules for disposal of such appeals.
Arvind/ ( J.N. Singh, J.)