IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10951 of 2008
Ratnesh Kumar, son of Sri Ram Baitha, resident of
village Sukhsenuamishra, P.S. Kateya, District-
Gopalganj. ........... Petitioner
Versus
1.The State Of Bihar through the Principal
Secretary, Human Resources Development
Department, Vikash Bhawan, Patna
2.The Director, Elementary Education, Human
Resources Development Department, Govt. of Bihar,
Patna
3.The Collector, Gopalganj
4.The District Superintendent of Education,
Gopalganj
5.The Block Development Officer, Kateya, District-
Gopalganj
6.The Gram Panchayat Raj Ameya, P.S. Kateya,
District- Gopalganj, through the Mukhiya
7.The Panchayat Secretary, Gram Panchayat Raj
Ameya, P.S. Kateya, Gopalganj.
8.The Head Master, Govt.Primary School, Sahjanwan
Kala P.S. Kateya, Gopalganj
9.Manoj Kumar Paswan, son of Moti Lal Paswan,
resident of village Bhimpur, P.s. Garhariya,
District- Siwan, at present posted as Panchayat
Teacher in Govt.Primary School, Bhagyapatti
Jheel, P.S. Kateya, District- Gopalganj.
............ Respondents
----------------------------------
2. 13/09/2011 Grievance of the petitioner is that
though he was appointed as Panchayat Teacher
through letter dated 7.12.2006 and joined as
such in the School, he has not been paid his
salary so far.
Learned counsel for the petitioner
submits that the petitioner is continuing in
the School till now. Petitioner has filed
representations before different authorities
but his grievances have not been redressed
2
as yet.
Petitioner has an alternative remedy
before the statutory Appellate Authority to
ventilate his grievances.
In the circumstances, this writ
application is disposed of with liberty to
the petitioner to file an appeal/complaint
before the concerned Appellate Authority
within four weeks from today. If he does so,
the Appellate Authority shall issue notice
to the concerned parties giving them
opportunity to be heard, shall call for the
original records from the School and the
Panchayat with regard to actual functioning
of the petitioner and with regard to the
dues of his salary and shall pass
appropriate orders in accordance with law
within two months from the date of filing of
appeal/complaint by the petitioner.
Pradeep/ ( J. N. Singh,J.)