IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8489 of 2007
Ramdeo Das, Son of Sri Bhudeo Das, resident of
village Faga, P.S. Baunsi, District Banka
... Petitioner
Versus
1. The State Of Bihar
2. The Collector, Banka
3. The District Superintendent of Education,
Banka
4. The Block Education Extension Officer, Bounsi
Block, District Banka
5. The Headmaster, Urdu Primary School,
Ambatari, Saraiya, Bounsi, District Banka
6. The Panchayat Secretary, Gram Panchayat, Faga
Block Bounsi, District Banka
7. The Mukhiya, Gram Panchayat Faga, Block
Bounsi, District Banka
... Respondents
-----------
2. 14.7.2011 This writ application involves the
basic issue as with regard to either
selection or continuance on the post of
Shiksha Mitra. Though the post of Shiksha
Mitra came to be abolished in the year 2006,
the petitioner has a grievance that had he
been selected/ continued on the post of
Shiksha Mitra he could have been absorbed as
a Panchayat Shikshak in view of the
provisions made under 2006 Act laying down
the norms of selection on the post of
Panchayat Shikshak/ Prakhand Shikshak.
As a matter of fact for such
grievance some of the similarly situated
persons had moved the District Teachers
Appellate Authority constituted under 2006
2
Act but then the concerned ‘Authority’ had
taken a view its jurisdiction was confined
to dealing only with the cases of Panchayat
Shikshak/ Prakhand Shikshak. This aspect of
the matter had accordingly received
attention of the State Government which by
way of clarification in its letter dated
14.5.2009 has held that even the disputes
relating to the post of Shiksha Mitra could
be adjudicated by the District Teachers
Appellate Authority.
Counsel for the petitioner in view
of the aforesaid subsequent development
seeks leave of this Court to withdraw his
writ application in order to enable the
petitioner to move before the concerned
District Teachers Appellate Authority.
That being so, this application is
permitted to be withdrawn with the
aforementioned liberty.
(Mihir Kumar Jha,J.)
Surendra/