High Court Patna High Court - Orders

Srimati Vidya Sinha vs The State Of Bihar &Amp; Ors on 27 August, 2010

Patna High Court – Orders
Srimati Vidya Sinha vs The State Of Bihar &Amp; Ors on 27 August, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.314 of 2008
              Srimati Vidya Sinha, W/O Sri Mahesh Prasad Mahto,
               resident of village Gaushala Road, Panchayat
               Kantia, P.S. Kadwa, District- Katihar
                                                 ............... Petitioner
                                  Versus
             1.The State Of Bihar through the Secretary, Human
               Resources Development Department, Govt. of Bihar,
               Patna
             2.The District Magistrate, Katihar, District-
               Katihar
             3.The Block Education Extension Officer, Kadwa
             4.Shamim Akhtar S/O not known, the Panchayat Sewak-
               cum-Secretary of Kantia Panchayat of Kadwa Block,
               District- Katihar
             5.The Headmaster, Primary School, Nighara, P.S.
               Kadwa, District- Katihar
             6.Sanjeev Kumar Pottadar, S/O Late Shivam Pottadar,
               the then Mukhia of Kantia Panchayat at present
               posted as Assistant Teacher at Primary School
               Kamrau of Kantia Panchayat, District- Katihar
             7.Srimati Ranju Singh S/O Ramashish Mahto, resident
               of village Gaushala Road, P.S. Kadwa, District-
               Katihar
             8.Narayan Mahto, S/O Late Ram Bhorosha Mahto,
               present Mukhia of Kantia Panchayat, P.S. Block
               Kadwa, District- Katihar        ............. Respondents
                                 -----------

2. 27/08/2010 Learned counsels agree that the

Appellate Authorities constituted by the State

Government under Rule 18 of the Bihar Panchayat

Prarambhik Shikshak (Niyojan Avam Seva Sart)

Niyamvali, 2006 (as amended by Amendment Act,

2008) are now functional and hence an

efficacious alternative forums is available to

the petitioner and others for consideration of

all their grievances in respect of their

employment.

In the circumstances, the writ
2

application is disposed of with liberty to the

petitioner to file an appropriate application

before the concerned Appellate Authority, if

not already filed, for redressal of her

grievances. In case such an application is

filed by the petitioner within one month, the

Appellate Authority shall consider the same and

all documents enclosed therewith, including

orders of this Court in identical matters, if

produced, and other relevant records and make

all endeavours to dispose of the same on

merits after hearing the parties concerned by a

speaking order, preferably within the time

prescribed under the Rules for the purpose,

without going into the question of limitation.

It is made clear that this Court has

not expressed any opinion with regard to the

merits of the claim of the petitioner.

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