High Court Patna High Court - Orders

Rameshwar Kumar Singh vs The State Of Bihar &Amp; Ors on 30 March, 2011

Patna High Court – Orders
Rameshwar Kumar Singh vs The State Of Bihar &Amp; Ors on 30 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.8398 of 2010
                 1. RAMESHWAR KUMAR SINGH S/O KRISHNABALLABH SINGH R/O MOH
                 ANANDBAGH, P.S.DEV, DISTT-AURANGABAD-----PETITIONER
                                  Versus
                 1. THE STATE OF BIHAR THROUGH THE COMMISSIONER-CUM-
                 SECRETARY, DEPARTMENT OF HUMAN DEVELOPMENT                 GOVERNMENT OF
                 BIHAR, PATNA
                 2. THE DISTRICT MAGISTRATE             AURANGABAD
                 3. THE DISTRICT SUPERINTENDENT OF EDUCATION                  AURANGABAD
                 4. THE SUB DIVISIONAL OFFICER AURANGABAD
                 5. THE BLOCK DEVELOPMENT OFFICER DEO BLOCK, DISTT-
                 AURANGABAD
                 6. THE BLOCK EXTENSION OFFICER DEO BLOCK, DISTT-AURANGABAD
                 7. MUKHIYA       MEMBER OF SUKH SUBIDHA COMMITTEE PANCHAYAT RAJ
                 BADHNA, P.S.DEO, DISTT-AURANGABAD
                 8. PANCHAYAT SECRETARY MEMBER OF SUKH SUBIDHA COMMITTEE
                 PANCHAYAT RAJ BADHNA, P.S.DEO, DISTT-AURANGABAD------------
                 -----------------------------------RESPONDENTS
                                   -----------

For the Petitioner: Mr. Sarvadeo Singh, Advocate,&
Mr. R.K. Jha, Advocate
For the State: Mr. Ajay, S.C. XI and Mr. A. Kumar, AC
to SC XI

————–

5 30.3.2011 Heard learned counsel for the parties.

There is no mechanism by which the High Court

while exercising power under Article 226 of the Constitution of

India will give its judicial opinion on the delinquent and fraudulent

conduct in an adjudication which has been made by quasi judicial

authority, who was the erstwhile Member of the District Teachers

Employment Appellate Authority. When the details of his wrong

doing tumbled out an enquiry was made and even an FIR has been

lodged against the Member and other office staff of the said

appellate authority which would be evident from annexure-B to

the counter affidavit filed today.

The petitioner is a beneficiary of fraudulent

decision which in the opinion of the Court the petitioner can not

draw advantage of. The so called objection that what was done by
-2-

the S.D.O. on the adjudications made by the appellate authority is

beyond his powers is also a misplaced stand as annexure-4 is only

a recommendation in the emerging facts.

The Court is in agreement with the stand taken by

the State that the report of the Sub-Divisional Officer was only a

report on enquiry having been made extensively with regard to

large number of such orders from which benefit was derived by

the candidates illegally. Based on findings thereof the subsequent

decisions for stoppage of salary and may be removal in some cases

has been passed by the competent authority. There is nothing to

show that the Sub-Divisional Officer has issued the concerned

order. It is only his recommendation and the law does bar making

such an enquiry in such a situation to put the administration of

justice even by a quasi judicial authority clean and above board.

This writ application has no merit and it is

dismissed.

A direction is hereby issued to the District

Magistrate, Aurangabad that he shall personally look into the

matter and take the issue to its logical end on all fronts including

the criminal case lodged against the member of appellate

authority.

RPS                  (Ajay Kumar Tripathi,J.)