IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.263 of 2011
ANITA KUMARI W/O BIJENDRA KUMAR @ BIJENDRA KUMAR
KUSHWAHA, R/O VILL.-SHEKHMAHAMADPUR PS-KHUSHRUPUR
Distt- PATNA-------------------------PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE COLLECTOR, DISTT- PATNA
3. DISTRICT PROGRAMME OFFICER,PATNA
4. CHILD DEVELOPMENT PROJECT OFFICER, KHUSHRUPUR,PATNA
5. THE MUKHIYA, HARDASH BIGHA GRAM PANCHAYAT, PS- & PS-
KHUSHRUPUR, DISTT- PATNA
6. PANCHAYAT SECY. GRAM PANCHAYAT RAJ HARDASH BIGHA, PATNA
7. REENA DEVI, W/O AJIT KUMAR R/O VILLAGE-
SHEIKHMAHAMADPUR, PS.KHUSHRUPUR, DISTT-PATNA------
------------------------------------RESPONDENTS
-----------
2 23.6.2011 Heard learned counsel for the parties.
With much hue and cry allegation was made by the
petitioner that in the selection of Anganbari Sevika she was
intentionally ousted by not accepting her application by CDPO.
In the counter affidavit there is categorical
statement that the petitioner had never made any application and,
in fact, she was not an applicant for the selection in question
which was held in between 8.4.2010 to 15.4.2010 because the
petitioner was too busy in preparation of her marriage which was
solemnized on 16.4.2010. There was no occasion for her to opt
for the post of Anganbari Sevika. It is evident that frivolous
allegations have been made against C.D.P.O. with complaints
being addressed to many a persons including the Chief Minister.
There is assertion in the counter affidavit that the
matter was looked into and enquired but none of the allegations
were found to be true. Obviously if this is the position, then it is a
motivated kind of complaint which was carried out by the
petitioner and the petitioner has intentionally and deliberately
-2-
misled or suppressed the facts to this extent. There is no rebuttal of
the statement as well as the annexures which have been brought on
record by way of counter affidavit.
Such kind of motivated application ought to be
discouraged
This writ application is dismissed with a cost of
Rs. 1000/- to be deposited by the petitioner to the Legal Aid
Committee, Patna High Court, Patna within a period of eight
weeks.
RPS (Ajay Kumar Tripathi,J.)