High Court Patna High Court - Orders

Prem Kumar vs The State Of Bihar &Amp; Ors on 18 January, 2011

Patna High Court – Orders
Prem Kumar vs The State Of Bihar &Amp; Ors on 18 January, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.14779 of 2009
                1. PREM KUMAR S/O LATE SUDHESHWAR SINGH R/O VILL.- PANDURA,
                P.S. SANDHESH, DISTT.- ARRAH----------PETITIONER
                            Versus
                1. THE STATE OF BIHAR
                2. THE DISTRICT MAGISTRATE, ARRAH
                3. THE BLOCK DEVELOPMENT OFFICER, SANDESH, ARRAH
                4. SANT PRAKASH SINGH S/O SRI RAM PEYARE SINGH R/O VILL.-
                PANDURA, P.S. SANDESH, DISTT.- ARRAH-------RESPONDENTS
                                 -----------

4 18.1.2011 Heard learned counsel for the parties.

This writ application is being disposed of on a very

limited issue relating to objection which has been raised by the

petitioner that the District Magistrate of Ara had no jurisdiction to

pass any order at least contained in Annexure-1. By virtue of this

order he has held that the petitioner, namely, Prem Kumar has to

be removed from the post and Sant Prakash Singh, respondent

no.4 should be appointed on the post because of his date of birth.

Without going into the nitty-gritty of the findings

given by the District Magistrate and even if the submission made

by the counsel for the petitioner is correct, this writ application is

disposed of with a direction that the petitioner will move the

District Employment Appellate Authority challenging the order

passed by the Block Development Officer against which annexure-

1 came to be passed and the District Employment Appellate

Authority will hear both, the petitioner and the private respondent

no.4 and decide the issue. The decision rendered by the District

Magistrate may or may not be of any consequence in the light of

the fact that he had no jurisdiction to adjudicate the issue but the

reason will apply to either of the party. The District Employment
-2-

Appellate Authority is directed to adjudicate the issue at the

earliest provided the petitioner moves the authority within a period

of three weeks from today.

So far any interim order passed in this regard will

have no meaning now. The outcome of the adjudication will

govern the issue.

The status quo as prevailing today will be

maintained till the final order in this regard is passed by the

Appellate Authority.

This writ application is disposed of with the above

direction.

RPS                  (Ajay Kumar Tripathi,J.)