High Court Patna High Court - Orders

Radha Kumari &Amp; Anr vs The State Of Bihar &Amp; Ors on 26 November, 2010

Patna High Court – Orders
Radha Kumari &Amp; Anr vs The State Of Bihar &Amp; Ors on 26 November, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.6896 of 2010
      1. RADHA KUMARI, W/O DOMAN SINGH, R/O VILLAGE-TILAKPURA TOLA GAGAN
      BIGHA,P.O.-SIHADI,BLOCK-HASPURA,DISTRICT-AURANGABAD (BIHAR).
      2. CHANCHALA KUMARI, D/O SIDHNATH SINGH, R/O VILLAGE+POST-
      DUMARA,BLOCK-HASPURA,DISTRICT- AURANGABAD (BIHAR)
                                           Versus
      1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY, PANCHAYATI RAJ
      DEPARTMENT,GOVT. OF BIHAR,PATNA.
      2. DIRECTOR,PANCHAYATI RAJ DEPARTMENT,GOVT. OF BIHAR.
      3. DISTRICT MAGISTRATE, AURANGABAD,BIHAR.
      4. DISTRICT PANCHAYAT RAJ OFFICER,DISTRICT- AURANGABAD.
      5. SUB DIVISIONAL OFFICER, AURANGABAD, DISTRICT- AURANGABAD.
      6. BLOCK DEVELOPMENT OFFICER,HASPURA,DISTRICT- AURANGABAD.
      7. SERPANCH,SONHATHU,HASPURA,DISTRICT- AURANGABAD.
      8. THE SERPANCH,DUMARA,HASPURA,DISTRICT- AURANGABAD.
      9. BIMALA KUMARI, W/O AMARESH SHARMA, R/O VILLAGE-TILAKPURA,P.O.-
      ANGRAHI,BLOCK+P.S.- HASPURA,DISTRICT- AURANGABAD (ILLEGALLY APPOINTED
      AT THE POST OF PETITIONER NO.1 RADHA KUMARI)
      10. ASHA (DEVI) KUMARI, W/O RABINDRA PRASAD AKELA, R/O VILLAGE-DUMARO
      TOLA JAMAL BIGHA,BLOCK+P.S.- HASPURA,DISTRICT- AURANGABAD (ILLEGALLY
      APPOINTED AT THE POST OF PETITIONER NO.2 CHANCHALA KUMARI.
                                        -----------

For the Petitioners: M/s P.L.Jaiswal, Ranjit Kumar and
Ranvijay Kumar Sharma, Advocates
For the Respondents: Mr. Mukund Mohan Jha, AC to SC 7.

——-

2. 26.11.2010 Heard learned Counsel for the petitioners and the learned

Counsel for the State.

The matter relates to termination of Sachiv, Gram

Kuthery, appointed on the basis of Matriculate qualification,

termination of such appointment and consideration of a

Madhyama qualification holder made equivalent by a subsequent

legislative amendment.

This question has been considered in detail by this Court

in CWJC No. 4494 of 2010 disposed on .

The petitioners are stated to have represented. Let the

representation be considered and disposed off in accordance

with law and the order of this Court as aforesaid preferably

within a maximum period of four weeks from the date of receipt

and/or presentation of a copy of this order after hearing all

concerned including Respondent no. 10.
The writ application stands disposed.

Snkumar/-                                   (Navin Sinha,J.)