Patna High Court – Orders
Reena Kumari vs The State Of Bihar &Amp; Ors on 1 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3664 of 2011
REENA KUMARI, W/O GORAKH PASWAN, R/O VILLAGE-
DHARKANDHA, P.S.-DINARA, DISTRICT-ROHTAS.
...............PETITIONER.
Versus
1. THE STATE OF BIHAR.
2. THE PRINCIPAL SECRETARY, WELFARE
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA.
3. THE DIRECTOR, I.C.D.S., GOVT. OF BIHAR,
PATNA.
4. THE COMMISSIONER, PATNA DIVISION, PATNA.
5. THE COLLECTOR, ROHTAS.
6. THE DISTRICT PROGRAMME OFFICER, ROHTAS.
7. C.D.P.O., DINARA, ROHTAS.
8. REETA CHAUHAN, W/O VIJAY CHOUDHARY, R/O
VILLAGE-VAGADH, P.S.-DINARA, DISTRICT-ROHTAS.
..................RESPONDENTS.
-----------
2 01.04.2011 Petitioner is aggrieved by the appointment of
respondent no.8 as Anganwari Sevika.
Learned counsel for the petitioner submits
that the enquiry was held and in that enquiry it has
already been found that her appointment was illegal.
However, admittedly, petitioner has not filed complaint
against such appointment of respondent no.8, in terms
of the Guidelines, before the Collector till now.
The appointment of respondent no.8 was
made in 2004. Therefore, there is gross delay and
laches in the matter.
This Court is not inclined to entertain the writ
application and the same is dismissed.
Arvind/ ( J. N. Singh, J.)