IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.511 of 2010
1. RIMA KUMARI W/O SHRI PATI NARAYAN MISHRA
R/O VILL. AMHI MISHIR, P.O. JIGNA DUBEY, P.S.
BHORE, DISTT.- GOPALGANJ
Versus
1. THE STATE OF BIHAR
2. SRI KULDIP NARAYAN, THE DISTRICT
MAGISTRATE, GOPALGANJ
3. SRI RAKESH CHOUDHARY, DISTRICT
SUPERINTENDENT OF EDUCATION, GOPALGANJ
4. SRI AKHILESHWAR PRASAD, BLOCK DEVELOPMENT
OFFICER, BHORE, P.O.+P.S.- BHORE, DISTT.-
GOPALGANJ
5. SRI BISHESHWAR RAM, MUKHIYA GRAM PANCHAYAT
RAJ CHATIYAW, P.O.- CHATIYAW, P.S. BHORE,
DISTT.- GOPALGANJ
6. SRI BIDYA PD. RAI, PANCHAYAT SECRETARY,
GRAM PANCHAYAT RAJ CHATIYAW, P.O. CHATIYAW,
P.S. BHORE, DISTT.- GOPALGANJ
7. TARKESHWAR PD. GUPTA S/O SHYAM PRASAD
GUPTA R/O VILL.- DAHIYAW, P.O. JAGANA DUBEY,
P.S. BHORE, DISTT.- GOPALGANJ
8. GYANTI DEVI W/O SUBHASH GORA R/O VILL.-
AMAHI MISHOR, P.O. JIGANA DUBEY, P.S. BHORE,
DISTT.- GOPALGANJ
9. RISHIKESH TIWARY S/O RAM AWADH TIWARI R/O
VILL.- DAHIYAW, P.O. JIGANA DUBEY, P.S.
BHORE, DISTT.- GOPALGANJ
10. KUMAR NIRAJ PRASAD S/O CHHEDI BAITHA R/O
VILL.- CHATIYAW, P.O. JIGANA DUBEY, P.S.-
BHORE, DISTT.- GOPALGANJ
11. INDU DEVI W/O RAM ABADH RAM R/O VILL.-
BELWA, P.O. MUSHAHARI, P.S. VIJAYIPUR,
DISTT.- GOPALGANJ
12. SHAKIR ANSARI S/O RAJ MAHAMMAD ANSARI R/O
KATAIYA, P.O. KATAIYA, P.S. KATAIYA, DISTT.-
GOPALGANJ
13. SURYA DEO PRATAU PYASI S/O MAHANAND
MISHRA R/O VILL.- DIHWA, P.O. JIGANA DUBEY,
P.S. BHORE, DISTT.- GOPALGANJ
-----------
8 22.06.2011 The opposite party, Panchayat
Secretary, who is present in Court, has
supplied the original appointment letter
dated 16.05.2011 through his counsel Sri
2
Madan Kumar Mishra who has handed it over to
Sri Bipin Bihari Singh, learned counsel for
the petitioner. By this letter, petitioner
has been appointed as a Panchayat Teacher in
the Primary School Chhatiyawan.
Learned counsel for the petitioner
submits that the father’s name of the
petitioner has been wrongly mentioned as Shri
Pati Narayan Tiwary. It should be Shri Pati
Narayan Mishra.
The appointment letter shall be
treated as corrected to that extent. Since
the appointment letter has been handed over
to learned counsel for the petitioner in
Court today, the petitioner is directed to
present herself before the headmaster of the
school within three days along with the said
appointment letter. On her appearance and on
receipt of the appointment letter the
headmaster of the school shall accept the
joining of the petitioner as Panchayat
Teacher in the school.
Learned counsel appearing for
opposite party no.9 submits that the
petitioner has been appointed after removing
opposite party no.9. He submits that the
3
opposite party no.9 is aggrieved by his
removal and the appointment of the petitioner
in his place. Therefore, he seeks liberty to
challenge the same in accordance with law in
an appropriate proceeding.
That liberty is granted to opposite
party no.9.
In view of this development, learned
counsel for the petitioner submits that he
does not intend to proceed in the matter and
he seeks permission to withdraw the
application.
The MJC application is accordingly
disposed of as withdrawn.
Arvind/ ( J. N. Singh, J.)