High Court Patna High Court - Orders

Kumari Prabhas vs The State Of Bihar &Amp; Ors on 29 November, 2010

Patna High Court – Orders
Kumari Prabhas vs The State Of Bihar &Amp; Ors on 29 November, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.5622 of 2010
       KUMARI PRABHAS wife of Sri Birendra Kumar Byas, resident of
       village Kulhariya, P.O. Mauwahi, P.s. Marauna, dist-Supaul.
                                              Versus
    1. THE STATE OF BIHAR.
    2. Director, Integrated Child Development, Scheme, Bihar, Patna.
    3. District Magistrate, Supaul.
    4. Sub-Divisional Officer, Nirmali Dist-Supaul.
    5. Child Development Project Officer Nirmali Dist-Supaul.
    6. Child Development Project Officer Nirmali Dist-Supaul.
    7. Bharti Devi wife of Sri Haribansh Narayan Yadav resident of Village
       Kulhariya, P.O. Mauwahi. P.S. Marauna, Dist-Supaul.
                                     -----------

2 29.11.2010 In this writ application petitioner has challenged

the appointment of respondent No. 7 as Anganbari Sevika,

on the ground that she got the appointment on the basis of

forged mark sheet.

Learned counsel for the petitioner points out that

the petitioner has already filed a complaint before the

Collector Supaul against the appointment of respondent No.

7 as far back as, on 3.9.2009 a copy whereof is annexed as

Annexure-9 to the writ application.

He submits that till now the Collector, Supaul, has

not considered the matter. In the circumstances, the writ

application is disposed of with a direction to the Collector,

Supaul to consider the representation/appeal of the

petitioner said to have been filed on 3.9.2009, if he has not

done it till now, and pass appropriate orders in accordance
2

with law, complying with principles of natural justice

preferably within a period of two months from the date of

receipt/production of this order.

( J.N.Singh, J.)
Prakash