Madhya Pradesh High Court
Smt. Manju Janghela vs Smt. Urmila Janghela on 31 May, 2010
Writ Petition No.7314/2010
31.5.2010
Shri Ashish Pathak, counsel for the petitioner.
The main submission of the petitioner is that her
appointment as Aganwadi Karyakarta, Gram Panchayat
Chamarwahi, District Mandla has been illegally cancelled by the
Additional Collector, Mandla vide impugned order dated
20.5.2010, Annexure P9, on a complaint made by respondent
no.1.
List the case for hearing on admission and interim relief
on 30.6.2010.
Till then as an interim measure it is directed that
petitioner will be allowed to continue as Aganwadi Karyakarta.
Certified copy as per rules.
V.JUDGE
ss