IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10381 of 2010
1. BABI PARWIN, W/O AZAZ AHMAD, R/O VILLAGE KHAIRA, PANCHAYAT KHAIRA
SARAN WARD NO. 12 & 13, BLOCK NAGRA DISTRICT- SARAN.
Versus
1. THE STATE OF BIHAR.
2. COMMISSIONER CUM SECRETARY, SOCIAL WELFARE DEPARTMENT,GOVT. OF
BIHAR, PATNA.
3. DIRECTOR, I. C. D. S. , DIRECTORATE, PATNA. .
4. DISTRICT MAGISTRATE CUM COLLECTOR,CHAPRA,SARAN.
5. DISTRICT WELFARE OFFICER, CHAPRA, SARAN.
6. BLOCK DEVELOPMENT OFFICER, DISTRICT- CHAPRA,SARAN.
7. CHILD DEVELOPMENT PROJECT OFFICER,CHAPRA,SARAN.
-----------
2. 23.11.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
The claim is for consideration for appointment as an
Anganwari Sevika in pursuance of an order of the District
Programme Officer dated 1.10.2007 unseating the earlier
selected candidate.
Counsel for the State submits that the petitioner has
adequate remedies before the District Magistrate.
Only if, the petitioner files an application before the
District Magistrate within a period of 30 days from today, let the
same be decided after considering all aspects and hearing the
candidate removed by order dated 1.10.2007 to ascertain if the
order had attained finality or that she had questioned the same.
While hearing the petitioner, any interim developments by way of
fresh appointment having been made in the meantime not
brought to the attention of the Court shall be adequate ground
for the District Magistrate to reject any claim of the petitioner on
grounds of delay and that the claim had become stale.
Let any such application of the petitioner be considered
and disposed in the aforesaid manner by a reasoned and
speaking order preferably within a maximum period of three
months from the date of receipt and/or presentation of a copy of
this order.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)