High Court Patna High Court - Orders

Rajendra Prasad Yadav vs The State Of Bihar &Amp; Ors on 28 January, 2011

Patna High Court – Orders
Rajendra Prasad Yadav vs The State Of Bihar &Amp; Ors on 28 January, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.16901 of 2010
                              RAJENDRA PRASAD YADAV .
                                               Versus
                              THE STATE OF BIHAR & ORS .
                                            -----------

For the Petitioner:- Mr. Soni Shrivastava, Adv.

Mr. Anil Prasad Sinha, Adv.

Mr. Anjani Kumar Jha, Adv.

For the Respondents :- Mr. Sanjay Kumar Giri, Adv.

————

3. 28.01.2011 Heard learned counsel for the petitioner and

the State.

The petitioner was unseated from an elected

post of a Mukhiya by the impugned order dated

20.09.2010 in exercise of power under Section 18(5) of

the Bihar Panchayat Raj Act, 2006 on ground of

misconduct/abuse of power for having made certain

appointments of teachers contrary to law.

Learned counsel for the petitioner submits

that the teachers whom the petitioner was alleged to

have wrongly appointed questioned their removal

before this Court and the writ petitions have been

allowed, the teachers reinstated.

Despite adjournment granted, no counter

affidavit has been filed. Prayer is made for further

adjournment which the Court declines.

If what the petitioner contends is correct,

the impugned order has become non-est by reason of

orders of this Court setting aside the termination of
2

those, the petitioner is alleged to have illegally

appointed.

The matter is remanded to the Principal

Secretary, Panchayat Raj Department to pass a

reasoned and speaking order in light of the aforesaid

discussions confined and limited to the ground in the

order dated 20.9.2010.

Let such fresh order be passed within a

maximum period of two weeks from the date of

receipt/production of a copy of this order. It is

expected that the order of this Court in C.W.J.C. No.

753 of 2011, shall be adequately considered and dealt

with by the Principal Secretary also.

The writ application stands disposed.

P. Kumar                                           ( Navin Sinha, J.)