Patna High Court – Orders
Tuntun Yadav vs The State Of Bihar &Amp; Ors on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8829 of 2010
TUNTUN YADAV S/O LATE MUKHLAL RAI R/O VILL.- BAREJA,
P.O. RUSI, P.S. KOPA, DISTT.- SARAN
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY CUM
COMMISSIONER, HUMAN RESOURCES DEPARTMENT, BIHAR,
PATNA
2. DIRECTOR, PRIMARY EDUCATION, BIHAR, PATNA
3. THE COLLECTOR, SARAN AT CHAPRA
4. THE DISTRICT PANCHAYAT RAJ OFFICER, SARAN, CHAPRA
5. THE BLOCK DEVELOPMENT OFFICER, JALALPUR, SARAN
6. DISTRICT SUPERINTENDENT OF EDUCATION, SARAN,
CHAPRA
7. BLOCK EDUCATION OFFICER, JALALPUR, SARAN
8. PANCHAYAT SECRETARY, GRAM PANCHAYAT, KUMNA,
DISTT.- SARAN
9. MEMBER, DISTRICT TEACHER EMPLOYMENT APPELLATE
AUTHORITY, SARAN
10. JITENDRA PD. YADAV S/O PARAMESHWAR PRASAD R/O
VILL.- NOOR NAGAR, P.O. AND P.S. JALALPUR SARAN AT
CHAPRA
-----------
02. 9.2.2011 The Court fails to understand as to why Mukhiya has
approached this Court against the order passed by the District Teachers
Employment Appellate Authority. In the opinion of this Court, the
matter can best be left for the litigants who have benefited or who are
going to be affected by the said order to fight out amongst themselves.
There is no necessity for the Mukhiya to become a party to such dispute.
The writ application is dismissed.
rkp ( Ajay Kumar Tripathi, J.)