IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (S) No. 5269 of 2009
---
Savitri Devi ... ... Petitioner
Versus
1. The State of Jharkhand
2. Deputy Commissioner, Latehar
3. District Program Officer, Latehar
4. Child Development Program Officer, Latehar ... Respondents
---
CORAM : HONBLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mrs. Rita Kumari, Advocate
For the Respondents : J. C. to G.P.II
---
2. 11.02.2010
: It is submitted by the counsel for the petitioner that after petitioner
worked for more than two years, she has been removed from the post of
Angan Bari Sevika by the Deputy Development Commissioner, Latehar
vide letter dated 21.8.2009 which has been referred in the letter dated
4.9.2009 of C.D.P.O., Latehar (annexure 6), without communicating any
reason and without giving any show-cause notice or opportunity of
hearing before removing her. It is further submitted that a
representation/appeal was filed before the Deputy Commissioner,
Latehar, but petitioner has not received any order passed thereon.
Counsel for the State submitted that in the absence of counter
affidavit, he is not in a position to accept or controvert the statements
made by the petitioner. He further submitted that it is also not known
whether the appeal or representation has been actually filed or not.
In the circumstances, petitioner is given liberty to file a fresh
representation/appeal before the Deputy Commissioner, Latehar within
ten days from today, who will inquire into the matter and will pass a
reasoned order after giving opportunity of hearing to the petitioner and
other concerned persons(s) if any, in accordance with law, as early as
possible and preferably within four weeks from the date of receipt of such
representation.
It is made clear that this court has not gone into the merits of the
case.
With these observations and directions, this writ petition is disposed of.
(R. K. Merathia, J.)
R. Shekhar Cp 2