IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2924 of 2008
1. VIBHA KUMARI, W/O RAM SAGAR SINGH, R/O
VILLAGE-SHANKARPUR, P.S.-ROSERA, DISTRICT-
SAMASTIPUR.
2. MD. KAMAL KAUSAL @ MD. KAMAL KAUSAR, S/O
MD.ISLAM.
3. ASHOK KUMAR, S/O BISHWANATH PASWAN, BOTH
RESIDENT OF VILLAGE-KAZIDUMRA, P.S.-ROSERA,
DISTRICT-SAMASTIPUR. ...............PETITIONERS.
Versus
1. THE STATE OF BIHAR.
2. DISTRICT MAGISTRATE, SAMASTIPUR.
3. DISTRICT SUPERINTENDENT OF EDUCATION-CUM-
DISTRICT PROGRAMME CONVENOR BIHAR EDUCATION
PROGRAMME, SAMASTIPUR, DISTRICT-SAMASTIPUR.
4. BLOCK EDUCATION EXTENSION OFFICER,
SHIVAJEE NAGAR, P.O.-SHIVAJEE NAGAR,
DISTRICT-SAMASTIPUR.
5. MUKHIYA GRAM PANCHAYAT RAJ SHANKARPUR,
PRAKHAND SHIVAJEE NAGAR, P.S.-ROSERA,
DISTRICT-SAMASTIPUR.
6. PANCHAYAT SEWAK, GRAM PANCHAYAT RAJ
SHANKARPUR, PRAKHAND SHIVANJEE NAGAR, P.O.-
SHIVAINAGAR, P.S.-ROSERA, DISTRICT-
SAMASTIPUR.
7. HEAD MASTER-IN-CHARGE, PRIMARY SCHOOL,
AURA, P.S.-ROSERA, PRAKHAND SHIVAJEE NAGAR,
DISTRICT-SAMASTIPUR. ...............RESPONDENTS.
-----------
3 30.06.2011 In this writ application petitioners
have challenged the order of the District
Magistrate and the order of the District
Superintendent of Education cancelling their
appointment as Panchayat Sikshak.
Since statutory Appellate Forum is
available to the petitioners to raise their
grievances, this Court feels it appropriate
that they should move the Appellate
Authority.
2
In the circumstances, the writ
application is disposed of with liberty to
the petitioners to move the Appellate
Authority within four weeks from today. If
they do so their matter shall be considered
in accordance with law on merits without
going into the question of limitation and
without being prejudiced by the order of the
Collector or the District Superintendent of
Education as the case may be.
Arvind/ ( J. N. Singh,J.)