IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10445 of 2010
1. SMT. RITA SINGH, W/O SHRI CHANDRIKA SINGH,
R/O VILLAGE FIROJPUR , P.S. AMNAUR DISTRICT
SARAN AT PRESENT INCHARGE HEADMISTERS
RAMWATI NANDRANI PROJECT GIRLS HIGH SCHOOL
APAHAR AMNAUR , DISTRICT-SARAN.
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, HUMAN RESOURCES DEVELOPMENT
DEPARTMENT,GOVT. OF BIHAR,PATNA.
2. THE DIRECTOR (SECONDARY EDUCATION), HUMAN
RESOURCES DEVELOPMENT DEPARTMENT, GOVT. OF
BIHAR, PATNA.
3. THE REGIONAL DEPUTY DIRECTOR OF EDUCATION,
SARAN AT CHAPRA.
4. THE DISTRICT EDUCATION OFFICER, SARAN AT
CHAPRA.
-----------
02. 7.3.2011 The Court intentionally refrains from getting into the
nitty-gritty of the dispute raised by the petitioner as well as the
stand taken by the State in the counter affidavit in the
background that the Director, Secondary Education, has to take a
decision on the claim of the petitioner which has been made or
filed as far back as on 8th January, 2010 and 20th January, 2010 as
would be evident from Annexures 6 and 7.
The basic issue is regularization of the petitioner and
confirmation on the post of Headmaster of the school where
petitioner is posted.
There is some kind of rule in this regard which has
been annexed as Annexure-5 to the writ application, which is
notification No.300 dated 1.6.99.
Be that as it may, the writ application is disposed of
with a direction upon the Director, Secondary Education, Human
Resource Development Department, Government of Bihar, that he
2
will examine the claim of the petitioner, take a decision and
communicate the outcome to the petitioner within a period of three
months from the date of receipt/production of a copy of this order.
rkp (Ajay Kumar Tripathi,J.)