High Court Patna High Court - Orders

Chinta Devi vs The State Of Bihar & Ors on 3 August, 2011

Patna High Court – Orders
Chinta Devi vs The State Of Bihar & Ors on 3 August, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Letters Patent Appeal No.813 of 2009
                                             In
                       (CIVIL WRIT JURISDICTION CASE 4700/2009)

          Chinta Devi, wife of Sri Arbind Singh, resident of village- Sarosher,
          P.O.- Khudra, P.S.- Dinara, District- Rohtas at Sasaram
                                        ..... Appellant-Petitioner

                                  Versus

             01. The State of Bihar
             02. Director, Integrated Child Development Scheme, Government
                 of Bihar, Indira Bhawan, Bailey Road, Patna
             03. The collector, Rohtas at Sasaram
             04. District Programme Officer, Rohtas at Sasaram
             05. District Welfare Officer, Rohtas at Sasaram
             06. Child Development Project Officer, Kochas, Rohtas, District-
                 Sasaram
             07. The Mukhiya, Gram Panchayat Raj, Narwar, P.S.-Dinara,
                 District- Rohtas at Sasaram
             08. Smt. Meena Singh, Wife of Jit Narain Singh, Resident of
                 Village- Sarosher, Panchayat Marwar, P.S.-Dinara, District-
                 Rohtas
                                           ..... Respondents-Respondents



          For the Appellant:-     Mr. Anand Kumar Ojha, Advocate
          For the State:-         Mr. Sanat Kumar Mishra, AC to AAG-8
          For the Respondent
          No.8:-                   Mr. Ambernath Banerjee, Advocate
                                ----------------------------------

04. 03.08.2011 The present L.P.A. is filed against the

order dated 16.04.2009 passed by the learned Single

Judge passed in C.W.J.C. No. 4700 of 2009 quashing

the order bearing Memo No. 988, dated 23.12.2008

Annexure-6 issued by the District Programme Officer,

Rohtas at Sasaram.

The grievance of the petitioner-appellant
2

herein was that her services as Anganwari Sewika was

terminated even after a period of four years at the

behest of the husband of respondent no.8, who was

not selected, on the ground that the appellant has

obtained IIIrd Class marks in Matriculation, where as

respondent no.8 has IInd Class marks. The learned

Single Judge has dismissed the said writ petition.

Aggrieved by the same this L.P.A. has been filed.

Even though contention was sought to be

raised before us with regard to the fact that the

respondent no.8 was not selected at the time of

appointment hence, the appellant was appointed on

that post even after a period of four years her services

were terminated, but prima facie, we are of the

opinion that the service of the appellant was

terminated at the behest of a complaint filed by

husband of respondent no.8 even after a period of four

years which according to us is belated one and also

the husband of respondent no.8 can not be termed as

aggrieved person as the complaint has not been

animated from respondent no.8 if at all he is the

aggrieved person by selection of the appellant herein.

Under the aforesaid circumstances we are

of the opinion that the complaint itself is not

maintainable for the above reasons, we set aside the
3

order bearing Memo No. 988, dated 23.12.2008

contained inAnnexure-6 passed by the learned Single

Judge and accordingly allowed the L.P.A.

It is submitted by the leaned counsel for the

State that the post which has fallen vacant after

termination of the appellant has to be filled up by

third party.

Under the above circumstances, we are

of the opinion that the appellant and respondent

no.8 can be granted liberty to apply afresh as and

when vacancy arose and their cases shall be

considered in accordance with Rules without being

influenced by any observation made by the learned

Single Judge or by this Court.

(T. Meena Kumari, J.)

(Vikash Jain, J.)
P.K.