High Court Jharkhand High Court

Munni Devi vs State Of Jharkhand & Ors. on 18 November, 2008

Jharkhand High Court
Munni Devi vs State Of Jharkhand & Ors. on 18 November, 2008
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P.(S) No.6728 of 2007

      Munni Devi                                             Petitioner
                          Versus
      State of Jharkhand & Others                            Respondents

CORAM : HON'BLE MR JUSTICE AJIT KUMAR SINHA

      For the Petitioner :       Mr.Dhananjay Kumar Dubey
      For the Respondents:       Mr.J.C. to S.C. (Mines)

                   --------------
02/18.11.2008

In this writ petition the petitioner has prayed to issue
appropriate writ, order or direction on the respondents to cancel the
selection of the respondent No.5 for the post of Anganbari Sevika, which
is contrary to the guideline issued vide Memo No.80 dated 27.2.2007,
circulated vide letter No.82 dated 27.2.2007 by the office of the Deputy
Commissioner, Bokaro, respondent No.2. The petitioner has further
prayed to issue appropriate writ, order or direction on the respondents to
take final decision on the objection raised by the petitioner with regard to
selection of the respondent No.5, which has been made contrary to the
circular dated 27.2.2007 and to select the petitioner for the post of
Anganbari Sevika for the Center Gadi Basti-2, where the petitioner resides.

The counsel for the petitioner submits that the objection of
the petitioner dated 29.6.2007 has still not been disposed of. The
respondent No.2, Deputy Commissioner, Bokaro is directed to dispose of
the aforesaid objection by a speaking order in accordance with law within
a period of two months from the date of receipt of a copy of this order.
The decision should be communicated.

This writ petition is accordingly disposed of.

(Ajit Kumar Sinha,J.)
NKC