High Court Patna High Court - Orders

Sujeeta Kumari @ Sujeera Devi vs The State Of Bihar & Ors on 3 August, 2011

Patna High Court – Orders
Sujeeta Kumari @ Sujeera Devi vs The State Of Bihar & Ors on 3 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                CIVIL WRIT JURISDICTION CASE No.6563 of 2011
               Sujeeta Kumari @ Sujeeta Devi W/o Manoj Mahto, R/o Village
               Akaur, PO- Akaur, PS- Benipatti, Distt.- Madhubani--------------
               -----------------------------------------------Petitioner
                                           Versus
               1.        The State Of Bihar through Commissioner-cum-
               Secretary, Welfare Department, Govt. of Bihar, Patna
               2.        The District Magistrate, Madhubani
               3.        The Director Child Development Project, Bihar,
               Patna
               4.        The Deputy Development Commissioner, Madhubani
               5.        The District Welfare Officer, Madhubani
               6.        The Sub-Divisional Officer, Benipatti, Distt-
               Madhubani
               7.        The Child Development Project Officer Benipatti,
               Distt- Madhubani
               8.        The Block Development Officer, Benipatti, Distt-
               Madhubani
               9.        The Mukhia, Gram Panchayat Raj Akaur, PO- Akaur
               Benipatti Block, Distt- Madhubani
               10.       The Panchayat Secretary, Gram Panchayat Raj
               Akaur, PO- Akaur, Benipatti Block Distt- Madhubani
               11.       Sulekha Devi W/o Indrachand Mishra, R/o village-
               Akaur, PO- Akaur, PS- Benipatti, Distt.- Madhubani-----------
               ------------------------------------------------Respondents
                                ----------------------------------

For the Petitioner: Mr. Mahesh Narayan Parbat, Advocate
For the State: Mr. Subodh Kumar, AC to GP-14.

—————

2 3.8.2011 Heard learned counsel for the parties.

Petitioner has moved the District Magistrate, Madhubani

against the manner in which certain selections on the post of

Anganbari Sevika had been carried out by C.D.P.O. The details of the

selections are contained in annexure-6.

Independent of the complaint of the petitioner the

Panchayat authority have also raised a grievance on this count which

would be evident from annexure- 5 series. But the reason for the

petitioner to approach the High Court is inaction on the part of the

District Magistrate who has been saddled with the responsibility to

decide such issue under the guidelines issued by the State
2

Government in the matter of such selection.

Since the District Magistrate is the authority as well as

better placed to appreciate such issue after verifying the records and

enquiring into the matter at his level, this writ application is disposed

of with a direction upon the District Magistrate that he will decide the

issue within a period of three months from the date of

communication/production of a copy of this order.

This writ application is disposed of with the above

direction.

(Ajay Kumar Tripathi, J.)
RPS