Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 9]

Patna High Court - Orders

Manorma Kumari vs The State Of Bihar & Ors on 27 February, 2009

Author: Mridula Mishra

Bench: Mridula Mishra

IN THE HIGH COURT OF JUDICATURE AT PATNA
          CWJC No.1169 of 2009
   DHIRENDRA KUMAR PANDEY son of Sri Devendra
    Pandey,resident of Village Adampur,P.S.Gorul District
    Vaishali
                 Versus
    1.THE STATE OF BIHAR through Commissioner-cum-Secretary
    Department of Human Resources,Govt of Bihar,New
    Secretariat Patna
    2.The Director,Primary Education,Govt. of Bihar,New
    Secretariat Patna
    3.The District Magistrate,Vaishali at Hajipur.
    4.The District Superintendent of Education,Vaishali at
    Hajipur
    5.The Block Development Officer,Mahua,District Vaishali
    6.The Block Development Officer,Bidupur,Dist.Vaishali
    7.The Block Development Officer,Lalganj,Dist.Vaishali
    8.The Block Development
    Officer,Bhagwanpur,Dist.Vaishali
              -----------

         CWJC No.1337 of 2009
   ALKA KUMARI @ KUMARI ALKA W/o Ramesh Kumar
   Singh,resident of village Karsout,P.S.Daroundha
   Dist.Siwan
                Versus
  1.THE STATE OF BIHAR through Commissioner cum Secretary,
   Department of Human Resources,Govt. of Bihar New
   Secretariat, Patna
   2.The Director Primary Education,Govt. of Bihar,New
   Secretariat Patna
   3.The District Magistrate,Gopalganj
   4.The District Superintendent of Education,Gopalganj
   5..The Block Development Officer,Baikunthpur Block,
   District Gopalganj
   6.The B.D.O.Manjha Block Dist.Gopalganj
             -----------

         CWJC No.1410 of 2009
   SHASHI RANJAN KR.CHOUDHARY son of Sri Ghanshyam
   Choudhary, resident of Mohalla New Colony Chainpur, Sir
   Ganesh Datt Nagar, P.S.Damodarpur Dist Muzaffarpur
                Versus
   1.THE STATE OF BIHAR through Commissioner-cum-
   Secretary, Department of Human Resources, Govt.of
   Bihar, New Secretariat, Ppatna
   2.The Director, Primary Education,Govt. of Bihar,New
   Secretariat, Patna.
   3.The District Magistrate,Muzaffarpur
   4.The District Superintendent of Education,Muzaffarpur
   5.The District Magistrate,Vaishali,Hajipur
   6.The District Superintendent of
   Education,Vaishali,Hajipur
   7.The B.D.O.Motipur,District Muzaffarpur
   8.The B.D.O.Kanti Dist.Muzaffarpur
   9.The B.D.O.Paru District Muzaffarpur
   10.The B.D.O.Sahebganj Dist. Muzaffarpur
   11.The B.D.O.Lalganj,District Vaishali
   12.The B.D.O. Bhagwanpur Dist. Vaishali
             -----------

          CWJC   No.1471 of 2009
                                       2




                   SUBASH KUMAR PANDEY son of Sri Mahashrya Pandey,
                   resident of village Sahebchak P.S.Mirganj
                   Dist.Gopalganj
                                Versus
                   1.THE STATE OF BIHAR through Commissioner-cum-
                   Secretary,Department of Human Resources,Govt. of Bihar
                   New Secretariat, Patna
                   2.The Director, Primary Education,Govt. of Bihar, New
                   Secretariat, Patna
                   3.The District Magistrate,Gopalganj
                   4.The District Superintendent of Education,Gopalganj
                   5.The B.D.O.Pulwaria Block,Dist.Gopalganj
                   6.The B.D.O.Hathua Block,Dist.Gopalganj.
                             -----------

                         CWJC No.1513 of 2009
                   MANORMA KUMARI D/o Vishwambhar Prasad,resident of
                   village Karsout P.S.Daroundha Dist.Siwan
                                Versus
                   1.THE STATE OF BIHAR through Commissioner-cum-
                   Secretary,Department of Human Resources,Govt. of
                   Bihar,New Secretariat Patna.
                   2.The Director, Primary Education,Govt. of Bihar, New
                   Secretariat, Patna
                   3.The District Magistrate,Gopalganj
                   4.The District Superintendent of Education,Gopalganj
                   5.The B.D.O.Baikunthpur Block Dist.Gopalganj
                   6.The B.D.O.Manjha Block Dist. Gopalganj.
                             -----------

                         CWJC No.1529 of 2009
                   SUDHA KUMARI @ SUDHA DEVI D/o Ram Surat Singh resident
                   of village Koini P.S.Manjha Dist.Gopalganj
                                Versus
                   1.THE STATE OF BIHAR through Commissioner-cum-
                   Secretary,Department of Human Resources,Govt. of
                   Bihar,New Secretariat, Patna
                   2.The Director, Primary Education,Govt. of Bihar,New
                   Secretariat Patna.
                   3.The District Magistrate,Gopalganj
                   4.The District Superintendent of Education,Gopalganj
                   5.The B.D.O.Baikunthpur Block Dist.Gopalganj
                   6.The B.D.O.Manjha Block, Dist.Gopalganj.
                             -----------


2   27.2.2009

. Petitioners in all these writ applications have done their Teacher's Training course from Bhagwan Budh Primary Teachers Training College, Bajarahain, Siwan in the Sessions 1983- 85, 1984-86, 1987-89 and 1988-90. All of them have applied for the post of trained Panchayat teachers/ trained Block teachers in different panchayats, in pursuance of advertisement published for appointment 3 of Panchayat/Block teachers.

Grievance of petitioners is that although their names were in the provisional list of selected candidates, but on account of notice published by the Human Resources Department regarding the list of unrecognized institutions in which Bhagwan Budha Primary Teachers Training College is also included, they may not be allowed to participate in counselling for appointment and finally be not appointed as trained teachers.

Similar issue has been considered in C.W.J.C.No.902 of 2008 and analogus cases. All these applications are being disposed of in terms of the decision of this court dated 26.2.2009 passed in C.W.J.C.No.902 of 2009 and its analogus cases. Petitioners in all these writ applications will also entitled for same relief as decided/directed in the aforesaid writ applications.

All these writ applications are being allowed.

Mridula Mishra, J) Sss/-