IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1257 of 2009
SANGAM KUMARI, DAUGHTER OF SRI ANIL KUMAR MANDAL, RESIDENT OF
VILLAGE - BANIACHAK, P.S. BARAHAT, DISTRICT - BANKA.
........... PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY -CUM- COMMISSIONER,
HUMAN RESOURCES DEVELOPMENT DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA.
2. THE DIRECTOR, PRIMARY EDUCATION, GOVERNMENT OF BIHAR, PATNA.
3. THE DISTRICT MAGISTRATE, BANKA.
4. THE SUB-DIVISINAL OFFICER, BANKA.
5. THE DISTRICT SUPERINTENDENT OF EDUCATION, BANKA.
6. THE DISTRICT EDUCATION OFFICER, BANKA.
7. THE BLOCK DEVELOPMENT OFFICER, BARAHAT, DISTRICT - BANKA.
8. THE BLOCK EDUCATION EXTENSION OFFICER, BARAHAT, BANKA.
9. THE MUKHIYA, GRAM PANCHAYAT GORDHABAR, BLOCK BARAHAT,
DISTRICT - BANKA.
10. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT GORDHABAR BLOCK -
BARAHAT, DISTRICT - BANKA.
11. THE HEAD MASTER, PRIMARY SCHOOL, BANIACHAK, BARAHAT, DISTRICT -
BANKA. ............. RESPONDENTS.
-----------
02/ 27.06.2011 Petitioner has filed this application for a
direction to the respondents for making payment of
his arrears of salary since the date of joining i.e.
2.12.2006 till date. Petitioner joined as Panchayat
teacher on 2.12.2006 and posted at Primary School,
Baniachak but was not receiving her salary.
Counter affidavit has been filed on behalf of
District Superintendent of Education, Banka. In the
counter affidavit it has been stated that an order for
making payment of arrears of salary to the petitioner
has been issued on 22.2.2010 and as per the report of
the Mukhiya of the concerned Gram Panchayat
2
petitioner has been paid her salary on 25.3.2010. The
amount has been deposited in the bank account of the
petitioner.
Considering the fact that grievance of the
petitioner has already been redressed, this application
is disposed of.
DKS/ (Mridula Mishra, J.)