High Court Patna High Court - Orders

Anita Kumari vs The Union Of India & Ors on 28 June, 2011

Patna High Court – Orders
Anita Kumari vs The Union Of India & Ors on 28 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.3385 of 2010
                          Anita Kumari
                              Versus
                    The Union Of India & Ors
                           -----------

2. 28.6.2011. Mr. Manohar Prasad Singh for the

petitioner and Mr. Abhimanyu, learned Junior

Counsel to Mr. Anil Kumar Sinha, for the

respondent Corporation are present.

Learned counsel for the Corporaiton

prays for a short adjournment to respond to

the issues raised in the writ petition.

It is the contention of the learned

counsel for the petitioner that although

admittedly the petitioner happens to be the

ward of the landoustee and had also

participated in the selection process of

appointment against the post of electrician

as also fulfills the qualifications for

appointment against the said post but the

respondent corporation has denied her

appointment on a single ground that she

happens to be a married person and as per the

relevant policy decision, it was

impermissible. The said policy decision is

not available on the records of the

proceedings.

2

By way of last indulgence, let this

matter be posted for consideration on

18.7.2011 retaining its position with a clear

stipulation that if no counter affidavit is

filed on behalf of the Corporation by the

next date, this court would proceed with the

hearing of the matter on the basis of

uncontroverted pleadings made in the writ

petition.

ahk
(Jyoti Saran, J.)