High Court Patna High Court - Orders

Rupesh Kumar vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Rupesh Kumar vs The State Of Bihar & Ors on 1 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.3339 of 2008
                 RUPESH KUMAR, S/O SRI BASUDEO SINGH, R/O
                 VILLAGE-AHIRAULIA, P.O.-AHIRAULIA, P.S.-
                 KOTWA, DISTRICT-EAST CHAMPARAN.
                                               ...............PETITIONER.
                                      Versus
                 1. THE STATE OF BIHAR.
                 2. THE COLLECTOR, EAST CHAMPARAN, MOTIHARI.
                 3. BLOCK DEVELOPMENT OFFICER, KOTWA,
                 DISTRICT-EST CHAMPARAN.
                 4. B.E.O., KOTWA, DISTRICT-EAST CHAMPARAN.
                 5. PANCHAYAT SECRETARY, GRAM PANCHAYAT
                 BARHARWA KALA (WEST), P.S.-KOTWA, DISTRICT-
                 EAST CHAMPARAN.
                 6. MUKHIYA GRAM PANCHAYAT BARHARWA KALA
                 (WEST), P.S.-KOTWA, DISTRICT-EAST CHAMPARAN.
                 7. RAJESH KUMAR, S/O BALIRAM SINGH, R/O
                 VILLAGE-KOTWA, P.S.-KOTWA, DISTRICT-EAST
                 CHAMPARAN.
                 8. MUNNA KUMAR SINGH, S/O SUBHASH PD. SINGH,
                 R/O VILLAGE-MACHHARGAMA, P.S.-KOTWA,
                 DISTRICT-EAST CHAMPARAN.
                 9. MUKESH KUMAR, S/O MUNI LAL SAH, PANCHAYAT
                 SIKSHAK, PRIMARY SCHOOL, ADIYA, P.S.-KOTWA,
                 DISTRICT-EAST CHAMPARAN.    ...............RESPONDENTS.
                                -----------

3 01.07.2011 I.A.No.5342 of 2008

This I.A. has been filed for bringing on

record subsequent development and documents

and the order of the Collector passed on

25.08.2008 during the pendency of this writ

application.

The I.A. is allowed.

Learned counsel for the petitioner

submits that in spite of orders in favour of

the petitioner appointing him as Panchayat

Teacher his joining was not accepted on the
2

ground that the writ matter was pending in

this Court. The order of the Collector, as

contained in Annexure-10 along with the I.A.

No.5342 of 2008, shows that the Mukhiya had

pointed out to the Collector that the matter

is pending before this Court and on that

information the Collector had passed order

for maintaining status quo.

In the circumstances, the writ

application is disposed of with a direction

to the Collector to examine the records and

find out if any other writ application is

pending before this Court and, if he finds

that no other matter is pending before this

Court, then he shall pass orders in

accordance with law in the matter on the

basis of the records available, if necessary,

after hearing the parties.

Arvind/                                 ( J. N. Singh,J.)