High Court Patna High Court - Orders

Sharmila Kumari Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 13 August, 2010

Patna High Court – Orders
Sharmila Kumari Singh &Amp; Ors vs The State Of Bihar &Amp; Ors on 13 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.1545 of 2010
                           SHARMILA KUMARI SINGH & ORS
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

4 13.8.2010 Perused the affidavit filed by Deputy Development

Commissioner, Patna. In para 5 it is stated that up to 30.6.2010, 536

applications for sanctioning of house rent allowance were received. Out

of which sanction letter in respect of 403 have been issued and 133

applications have been sent to the District Superintendent of Education,

Patna for proper verification. What is the nature of verification and why

is there any doubt, nothing is stated .Prima facie, once an application is

filed duly certified by the Headmaster/Principal of the school unless

there is some specific information available to the Deputy

Development Commissioner, there cannot be a verification. If such a

verification or re-verification is permitted on such privileged facts,

there will be no end to harass the poor school teachers. Before any

matter is sent for verification, Deputy Development Commissioner

should have to record an order as to why he wants a re-verification,

which it cannot be used as a tool to harass the petitioners. As apparent

from Annexure A, these 133 applications are sent to the District

Superintendent of Education for verification of the Distance Certificate .

To this Court it appears that Deputy Development Commissioner

himself is competent to verify the same or get it verified rather than

sent it to District Superintendent of Education, who has little to do with

these things. Being the Development Commissioner he should be in a
-2-

better position to judge the correctness of distance .It should not be sent

for verification as a matter of routine. Only if there is serious doubt, it

should be done. All these this Court is observing because in this way an

application for small thing would get rotating from one office to

another requiring teachers visiting one office and another endlessly,

which, in fact, led to filing this writ petition.

Put up under the same heading on 20.8.2010 for further

compliance in view of statement as made in para 5 of the counter

affidavit.

singh                                     (Navaniti Prasad Singh,J)