IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10127 of 2009
PREMLATA KUMARI, W/O SRI OM PRAKASH SHARMA,
R/O VILLAGE-VARUNA, P.O.-KHAIRA, P.S.-
RAFIGANJ, DISTRICT-AURANGABAD.
.....................PETITIONER.
Versus
1. THE STATE OF BIHAR, THROUGH SECRETARY,
GOVT. OF BIHAR, PATNA.
2. THE DIRECTOR, PANCHAYAT RAJ DIRECTORATE,
BIHAR.
3. THE SUB-DIVISIONAL OFFICER, AURANGABAD.
4. BLOCK DEVELOPMENT OFFICER, RAFIGANJ,
AURANGABAD.
5. MUKHIYA, GRAM PANCHAYAT SIHULI, RAFIGANJ,
AURANGABAD.
6. NIRBHAY KUMAR, S/O SRI SATRUGHAN SHARMA,
R/O VILLAGE-VARUNA, P.O.-KHAIRA, P.S.-
RAFIGANJ, DISTRICT-AURANGABAD.
7. KAMLESH YADAV, S/O SRI SHIV RAJYA SINGH,
R/O VILLAGE-CHANDAUL, P.S.-RAFIGANJ,
DISTRICT-AURANGABAD.
8. NIRMALA KUMARI, W/O SRI YASHWANT RAI
BALWANT SINGH, R/O VILLAGE-CHANDUAL, P.S.-
RAFIGANJ, DISTRICT-AURANGABAD.
9. HEMWANTI KUMARI, W/O SRI MAHESH KUMAR
SINGH, VILLAGE-KHAIRA, P.S.-RAFIGANJ,
DISTRICT-AURANGABAD. .....................RESPONDENTS.
-----------
4 14.09.2010 The grievance of the petitioner is
that on her application some enquiry was
initiated in respect of appointment of
Shiksha Mitra and the certificates of the
concerned candidates were under scrutiny.
However, the said scrutiny has not been
completed. The petitioner’s prayer is that
she ought to have been considered for
appointment by cancelling the appointment of
the persons who were not eligible.
From the counter affidavit, it
2
appears that after the Appellate Authority
was constituted in terms of the amended Rules
the matter has been referred to the Appellate
Authority by the Block Education Officer
himself vide his letter dated 19.10.2009, a
copy whereof is annexed as Annexure-B to the
counter affidavit.
In that view of the matter, this writ
application is disposed of with a direction
to the District Teachers Employment Appellate
Authority, Aurangabad to take up the matter,
consider the same and, after hearing the
parties, pass appropriate speaking orders in
accordance with law within the time frame fix
for disposal of such maters in the Rules.
Arvind/ ( J. N. Singh, J.)