IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2890 of 2010
1. SMT. BANDANA RANI W/O SRI LALOO PRASAD YADAV R/O
VILL. AND P.O.- MANGALGARH, P.S. HASSANPUR, DISTT.-
SAMASTIPUR
Versus
1. THE STATE OF BIHAR
2. THE SECRETARY, DEPTT. OF SOCIAL WELFARE, GOVT. OF
BIHAR, NEW SECRETARIAT, PATNA
3. THE DIVISIONAL COMMISSIONER, DARBHANGA DIVISION
4. THE DISTRICT MAGISTRATE, SAMASTIPUR
5. THE CHILD DEVELOPMENT PROJECT OFFICER, HASSANPUR
BLOCK, DISTT.- SAMASTIPUR
6. SMT. LALITA DEVI W/O RANDHIR ROY R/O MANGALGARH
PANCHAYAT, P.S. HASSANPUR, DISTT.- SAMASTIPUR
-----------
2. 27.8.2010 Heard learned counsel for the petitioner and
the State.
The petitioner assails the order of the
Divisional Commissioner, Darbhanga in Case No. 8 of
2009-10 dated 8.12.2009.
Learned counsel for the petitioner submits that
there was no compulsion or requirement under the
regulations dated 13.6.1998 that a candidate appointed
as an Aganwari Sewika herself was required to be from
below the poverty line.
The impugned order holds that the
appointment related to the year 2003, when the circular
dated 13.6.1998 was in vogue. According to it one of the
requirements was that an Anganwari Sewika must belong
to the beneficiary group of the centre.
Clause-1 of the circular provides for
2
identification of villages and location where people below
the poverty line extremely poor and weak reside and
whose upliftment was necessary. Clause-2 provides for
identification in such villages and location for
establishment of Anganwari Kendra for persons below the
poverty line. Clause-5 (6) specifically provides that the
Aganwari Sewika at a centre shall be from amongst the
beneficiaries. A harmonious reading of Clause 1, 2 and
5(6) leads this Court to hold that first an identification has
to be done of persons residing below the poverty line in a
villages or location whose upliftment is necessary, the
Aganwari Sewika is then to be appointed from amongst
them. The purpose is salutary, the feelings and desire for
upliftment which shall be prevalent in a person similarly
situated will motivate a person from one amongst them of
the same category shall be entirely different from another
but may not have the same feelings/suffering the same
travails as a person below the poverty line.
There is no merit in this application. It is
accordingly dismissed.
P. Kumar ( Navin Sinha, J.)