IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.983 of 2010
Rajesh Kumar Manjhi
Versus
The State Of Bihar & Ors
-----------
03/ 24th June 2011 Heard Mr. Umesh Kumar Mishra, learned
counsel for the appellant and AAG-4 for the respondents.
By the judgment impugned learned single
Judge has directed respondent no.7, Sri Kedar Ram,
Panchayat Sachiva, Gram Panchayat Raj, Fulwaria,
under Maker Block, Saran to make payment of entire
arrears to the petitioner. Learned single Judge further
directed him not to put any obstacle in future in payment
of salary to the petitioner on regular basis without
putting any hindrance. In case of some false pretext if
such obstacle is put by the respondent no.7, it will be
proper to the concerned District Magistrate or the BDO
to take legal action against respondent no.7.
The aforesaid direction has been issued on
the basis of the fact recorded in the judgment which
reads as follows:-
” No such complaint has been made by any
other person. The District Magistrate of the
concerned district, the B.D.O, the District
Superintendent of Education no one has found
any such irregularity in case of the petitioner
2except the respondent no.7. This shows the
intention of respondent no.7. The reason for
not making payment must have been
something else which has not been disclosed.
However, counsel for the petitioner submits
that still some arrears have not been paid”.
Learned single Judge has further recorded that
Rs. 1,11000/- has been paid to the petitioner.
It has been stated in the appeal that this payment
was made when the appearance of the appellant was
required by the Court and the Court directed to make
payment. Learned single Judge has not taken into
account the report of the Block Development Officer
wherein after considering the representation of both the
parties the B.D.O. has recorded a finding that the
petitioner-respondent No.9 never joined Primary School
Kap Sahar (Hindi) and by 31.12.2008 no payment was
made to the petitioner-respondent No.9 in appeal. It has
further been recorded that the petitioner-respondent
No.9 has joined a Girl Primary School, Phulwaria Tole
Kap Sahar which is an unaided institution which was
evident from the verification of the location of two
schools on two different plots.
Regional Deputy Director (Primary School)
3
of the region is directed to decide the entire issue in the
light of Annexure-3 relating to appointment of the
petitioner in writ petition, respondent No.9 in this appeal,
afresh and pass appropriate order within a period of
fifteen days from the date of production of certified copy
of this order.
Till the decision by the Regional Deputy
Director, Primary School, the contempt proceedings are
deferred. The appeal is disposed of.
(Prakash Chandra Verma, J.)
(Aditya Kumar Trivedi, J.)
perwez