IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2546 of 2011
Suman Devi
Versus
The State Of Bihar & Ors
-----------
2 1.7.2011 Heard learned counsel for the parties.
The petitioner who was earlier selected on the post
of Anganbari Sevika came to be removed on the order of District
Magistrate, Madhubani. That order was passed on 16.10.2010. It
seems that the earlier decision became a subject matter of
adjudication before the Divisional Commissioner and on remand a
fresh order dated 13.3.2010 was passed by the District Magistrate.
Appeal of the petitioner which was Misc. Case No. 7 of 2010-11 is
pending before the Divisional Commissioner since 1.6.2010. In
the meantime in January, 2011 an advertisement has been issued
to fill up the post as would be evident from perusal of Annexure-8.
In the opinion of the Court an early decision on the
appeal of the petitioner is required. In case she succeeds there
could be a problem if the post is filled up. Therefore a direction is
hereby issued upon the Divisional Commissioner, Darbhanga to
dispose of the appeal of the petitioner within four weeks from the
date of production or communication of a copy of this order
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)