IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.3842 of 2008
======================================================
RUPAM RAI, W/O SHRI ARUN KUMAR, R/O VILLAGE AND
P.O.-DHURLAKH, P.S AND DISTRICT-SAMASTIPUR.
…. …. Petitioner/s
Versus
1. THE STATE OF BIHAR. THROUGH THE
COMMISSIONER-CUM-SECRETARY, HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, BIHAR, PATNA.
2. THE HEAD SECRETARY, THE HUMAN RESOURCES
DEVELOPMENT DEPARTMENT, BIHAR, PATNA.
3. THE COLLECTOR, SAMASTIPUR.
4. THE SUB-DIVISIONAL OFFICER, SAMASTIPUR.
5. THE DISTRICT EDUCATION OFFICER, SAMASTIPUR.
6. THE DISTRICT SUPERINTENDENT OF EDUCATION,
SAMASTIPUR.
7. THE BLOCK DEVELOPMENT OFFICER, JITWARPUR.
8. THE BLOCK EDUCATIONAL EXTENSION OFFICER,
JITWARPUR, SAMASTIPUR.
9. THE SUPERVISOR, BLOCK AND DISTRICT-SAMASTIPUR.
10. SMT. JANKI DEVI, MUKHIYA, GRAM PANCHAYAT RAJ,
SHAMBHUPATTI, BLOCK AND DISTRICT-SAMASTIPUR.
11. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT RAJ,
SHAMBHUPATTI, BLOCK AND DISTRICT-SAMASTIPUR
12. RAUSHAN SHARMA, W/O SHRI SUKHDEO SHARMA, R/O
VILLAGE-BHUIDHARA, P.O.-DHURLAKH, P.S. AND
DISTRICT-SAMASTIPUR.
…. …. Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Bhubneshwar Prasad
For the Respondent/s : Mr. (Gp12)
======================================================
4 11-07-2011 I.A. No.4367 of 2011
Petitioner has filed this I.A. bringing on record an
order of the District Teachers Employment Appellate Authority
dated 20.08.2010 passed during the pendency of this writ
application and has sought liberty to challenge the same also.
The I.A. is allowed. Petitioner is granted liberty to
challenge the said order of the Appellate Authority.
From the order of the Appellate Authority dated
20.08.2010, it appears that on the basis of the records and reports
of the authorities the Appellate Authority came to the finding that
on the date of selection i.e. 09.03.2007 petitioner and others had
not appeared before the Selection Committee. Hence, a candidate
from the waiting list was appointed. This is a pure question of fact.
There is nothing on record to suggest that the Appellate Authority
has committed any error of record in respect of the said finding.
In the circumstances, this Court does not find any
merit in the writ application and the same is dismissed.
(Jayanandan Singh, J)
Arvind/