High Court Patna High Court - Orders

Ravi Shankar Prasad Singh & Ors vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Ravi Shankar Prasad Singh & Ors vs The State Of Bihar & Ors on 23 September, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2953 of 2011
         Ravi Shankar Prasad Singh, son of late Dhanushdhar Singh, resident of
         village Bhathahi, P.S.Jandaha in the District of Vaishali
         2.Dhaneshwar Roy, son of Sri Hariwansh Rai, resident of village
         Hargobindpur, P.S. Mahnar in the District of Vaishali
         3.Surendra Roy, son of Sri Amir Rai, resident of village Sarmastpur,
         P.S.Mahnar in the District of Vaishali----------------------------petitioners
                                      Versus
         1.The State of Bihar through the Principal Secretary, Department of
         Human Resources, Government of Bihar, Patna
         2.The Director, Human Resources Department, Government of Bihar,
         Patna
         3.The District Magistrate-cum-Collector, Vaishali
         4.The District Superintendent of Education, Vaishali
         5.The Block Development Officer, Jandaha in the District of Vaishali
         6.The Area Education Officer, Jandaha in the District of Vaishali
         7.The Block Education Extension Officer, Jandaha in the District of
         Vaishali--------------------------------------------------------------respondents
                                     -----------

2. 23.9.2011 Heard learned counsel for the petitioners and learned

counsel for the State.

Learned counsel for the petitioners submits that the

petitioners along with 24 other candidates had earlier

approached the District Teacher Employment Appellate

Authority, Vaishali against the illegalities and irregularities

being committed in the process of recruitment of Block

Teachers by the Block Teacher Appointment Committee,

Jandaha and the same was disposed of by order dated

9.10.2009 with the observation that many of the applicants

were trained or having very high marks but bunglings are

being committed and the authorities were directed to ensure
2

that the petitioners were also given opportunity of

participation in the appointment process. The order was

communicated to the Secretary, Block Teacher

Appointment Committee, Jandaha and the District

Superintendent of Education, Vaishali for necessary action.

However, according to the petitioners, the illegalities were

continued and despite having approaching the various

authorities up to the District Magistrate no action has been

taken and certain persons have also been wrongly appointed

and no order has been communicated regarding the fate of

the petitioners’ applications.

In my view, if certain persons were appointed and

the petitioners claim to have obtained higher marks than

them, then where their appointments are illegal and invalid,

the matter should be considered at the first instance by the

District Teacher Employment Appellate Authority, Vaishali

itself, which is a quasi-judicial tribunal established for the

purpose of examining the facts of the matter in detail.

The writ application is disposed of with liberty to the

petitioners to approach the Appellate Authority in the

matter which has had no occasion to consider the matter

after some appointments have been made. In case, any such
3

application/appeal is filed before the Appellate Authority

the same should be considered keeping in view the fact that

the petitioners were pursuing their remedies before this

Court, and the same should be disposed of on merits

expeditiously, preferably within a period of four months

from the filing of the same.

(Ramesh Kumar Datta,J.)

Spal/