High Court Rajasthan High Court - Jodhpur

Chidi Devi vs State & Ors on 11 August, 2008

Rajasthan High Court – Jodhpur
Chidi Devi vs State & Ors on 11 August, 2008
                                  1

      IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
                      AT JODHPUR

                            O R D E R

S.B. CIVIL WRIT PETITION NO.1616/2005
(Chidi Devi Vs. State of Raj. & Ors.)

Date of order : 11.8.2008

P R E S E N T

HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS

Mr. R.S. Charan, for the petitioner.
Mr. C.S. Ojha, Dy. Govt. Counsel.

After hearing learned counsel for the parties

and perusing the judgment rendered by Hon’ble Supreme

Court in case of State of Karnataka & Ors. Vs. Ameerbi

& Ors., reported in 2007 (2) SRJ 64, I am of the

opinion that as per the aforesaid judgment, the post

of ‘Aanganwari’ worker is not civil post, therefore,

no direction can be issued by this Court with regard

to appointment or for other purposes. However, for

transparency in the administration, it is proper to

grant liberty to the petitioner to file representation

before the Director, Woman & Child Development, Jaipur

and raise all objections and grounds with regard to

her claim. Upon filing the said representation, the

Director, Woman & Child Development, Govt. of

Rajasthan, Jaipur is directed to decide the claim

of the petitioner within a period of three months
2

while considering grounds raised by the petitioner in

accordance with law.

With the above observation/directions, the

writ petition is disposed of.

(GOPAL KRISHAN VYAS), J.

arun