High Court Patna High Court - Orders

Usha Kumari vs The State Of Bihar &Amp; Ors on 21 September, 2010

Patna High Court – Orders
Usha Kumari vs The State Of Bihar &Amp; Ors on 21 September, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.3905 of 2010

           1. USHA KUMARI W/O NAGENDRA PRASAD R/O VILL.- KARAN
           BIGHA, P.O.- SHANKARDIH, P.S.- PARWALPUR, DISTT.- NALANDA
                                      Versus
           1. THE STATE OF BIHAR
           2. DISTRICT MAGISTRATE, NALANDA AT BIHAR SHARIF
           3. DISTRICT PROGRAMME OFFICER, NALANDA AT BIHAR SHARIF
           4. SUB DIVISIONAL OFFICER, HILSA, DISTT.- NALANDA
           5. CHILD DEVELOPMENT PLANNING OFFICER, PARWALPUR,
           DISTT.- NALANDA
           6. MOST KUMARI KIRAN SINHA D/O LATE PURSOTTAM PRASAD
           R/O VILL.- PILLICH, P.O.- SHANKARDIH, P.S.- PARWALPUR,
           DISTT.- NALANDA
           7. BIMLA KUMARI W/O JARANDHAR PRASAD R/O VILL.-
           KARANBIGHA, P.O.- SHANKARDIH, P.S.- PARWALPUR, DISTT.-
           NALANDA
                                     -----------

02. 21.09.2010 Learned counsel for the State raises a

preliminary objection with regard to the remedy

available to the petitioner before the District

Magistrate, aggrieved by denial of appointment on the

post of Anganbari Sewika vis-Ă -vis respondent no.-7.

If the petitioner prefers such application

before the District Magistrate within 30 days from

today, let the same be decided after hearing all

concerned including respondent no.-7 by a reasoned

and speaking order within a maximum period of four

months from the date of receipt/production of a copy

of this order.

The application stands disposed.

      P.K.                                             ( Navin Sinha, J.)