IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6634 of 2007
Ranjana Kumari, wife of Vashishth Narain, son of Shri R.B. Ram,
Resident of Village Kazipur, P.S. Simri, Dist. Buxar.
--------- Petitioner
Versus
1. The State of Bihar.
2. The Commissioner-cum-Secretary, Human Resources Department of
Bihar, Patna.
3. The Regional Deputy Director of Education, Patna.
4. The District Education Officer, Patna.
5. The Sub-Divisional Education Officer, Patna, Sadar, Miller High
School, Patna.
6. Sanjay Kumar Santoshi, son of Ram Swarup Ram, resident of
village Rangania Dih, P.O. Jarkha, P.S. Singodi, Dist. Patna.
---------- Respondents
-----------
2 15.09.2011 Having regard to the fact that the
petitioner has statutory alternative remedy
against the impugned order by way of filing a
complaint before the District Teachers
Appellate Authority, this writ application is
permitted to be withdrawn with a liberty to
the petitioner to approach the appropriate
District Teachers Appellate Authority for
ventilation of his grievance raised in this
writ application.
It is made clear that as this writ
application has remained pending since
21.5.2007, the authority shall dispose of the
complaint, if filed by the petitioner within
a period of one month from today, on merits
without non-suiting him on the ground of
delay.
2
It, however, goes without saying
that the authority shall give opportunity of
hearing to all concerned including the
respondent no.6.
(Mihir Kumar Jha, J.)
Rsh