High Court Patna High Court - Orders

Seema Kumari vs The State Of Bihar &Ors on 5 July, 2011

Patna High Court – Orders
Seema Kumari vs The State Of Bihar &Ors on 5 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.3739 of 2008
              Seema Kumari, W/O Sanjay Kumar Singh, resident of
              village Singhia, P.S. Singhia, District-
              Samastipur.                     ................. Petitioner
                                   Versus
            1.The State Of Bihar
            2.Principal Secretary, Human Resources Development
              Department, Bihar, Patna
            3.District Magistrate, Samastipur
            4.District Superintendent of Education, Samastipur
            5.Block Development Officer, Singhia, District-
              Samastipur
            6.Block Education Extension Officer, Singhia,
              District- Samastipur
            7.Panchayat Secretary, Singhia Gram Panchayat No.3,
              P.O.+P.S. Singhia, District- Samastipur
            8.Riti Datta, D/O Late Uma Kant Datta, resident of
              village Sibaiya, P.O. Mahe, P.S. Singhia,
              District- Samastipur.           ................ Respondents
                                 -----------

3. 05/07/2011 Petitioner’s grievance is in respect of

appointment of respondent no.8 as Panchayat

Teacher ignoring her preferential claim.

Petitioner has an alternative remedy

available to her before the statutory Appellate

Authority constituted under the Rules.

In the circumstances, this writ application

is disposed of with liberty to the petitioner to

approach the Appellate Authority in accordance

with law. If she does that, the Appellate

Authority shall take final decision in the

matter preferably within a period of three

months from the date of her approach, after

complying with the Principles of Natural

Justice.

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