IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10911 of 2010
1. Mamta Kumari, W/O Shri Raju Das, R/O Village Fulwaria,P.O.
Ferusa, Panchayat Sadhpur, P.S. Garkha, District- Saran (Chapra).
Versus
1. The State Of Bihar Through The Secretary, Social Welfare
Department,Govt. Of Bihar, Patna.
2. The Collector, Saran At Chapra.
3. The Sub Divisional Officer, Chapra, District-Saran.
4. The Block Development Officer, Garkha Block, District- Saran.
5. The Mukhiya, Gram Panchayat Raj Sadhpur, Block Garkha,
District- Saran.
6. The Panchayat Secretary, Gram Panchayat Raj Sadhpur, Block
Garkha, District- Saran.
7. Smt. Rina Devi, W/O Hiralal Das, R/O Village Fulwaria, P.O.
Ferusa, Panchayat Sadhpur, P.S. Garkha, District- Saran (Chapra).
-----------
2. 09.11.2011 Heard learned counsel for the petitioner and
the State.
The petitioner questions the appointment of
respondent no. 7 as a Vikas Mitra.
Learned counsel for the petitioner submits
that the appointment was to be on a contract basis.
The petitioner within the time prescribed for filing of
objection against the panel questioned the
appointment of respondent no. 7 by filing an
appropriate application before respondent no. 3, the
S.D.O., Chapra at Saran but it still remains pending.
Counsel for the State rightly submits that if
as stated an application for objection was filed within
the time prescribed before the appropriate authority,
let the S.D.O. consider the same and after hearing all
concerned including respondent no. 9 dispose it off
2
by a reasoned and speaking order preferably within a
maximum period of three months from the date of
receipt/production of a copy of this order.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)