IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11547 of 2008
Rajmani Devi, wife of Inder Prasad Mandal, resident
of village Lakshmipur, P.S. Raniganj, District-
Araria. ....... Petitioner
Versus
1.The State Of Bihar through the Secretary, Social
Welfare Department, Govt. of Bihar, Patna
2.The Director, Integrated Child Development Services
(I.C.D.S.), Social Welfare Department, Bihar, Pant
Bhawan, Bailey Road, Patna
3.The District Magistrate, Araria
4.The District Welfare Officer, Araria
5.The Child Development Project Officer, Raniganj,
Araria
6.Mukhiya, Gram Panchayat, Hansa, Block Raniganj,
District- Araria
7.Panchayat Secretary, Gram Panchayat Hansa, Block
Raniganj, District- Araria
8.Sudha Devi, wife of Satya Narayan Mandal, resident
of village Lakshmipur, P.O. Parmanandpur, P.S.
Raniganj, District- Araria
9.The Block Development Officer, Raniganj, Araria
.............. Respondents
-----------
2. 22/04/2011 Petitioner is aggrieved by her non-
selection on the post of Anganbari Sevika.
From Annexure-5 it appears that she has filed
some complaint against the same before the
authorities on which notices were issued in
2008 itself. However, learned counsel for the
petitioner submits that till today no final
decision has been taken on the same.
The writ application is accordingly
disposed of with a direction to the concerned
respondents to take a final decision on the
complaint of the petitioner in accordance
with law after complying with the Principles
2of Natural Justice, preferably within a
period of three months from the date of
receipt/production of a copy of this order.
Pradeep/ ( J. N. Singh,J.)