IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5328 of 2010
1. ANNU DEVI W/O AJAY KUMAR, R/O VILLAGE, NANOSATI
RAMNAGAR BANKAT, P.S - MAJHAULIYA , DISTRICT- WEST
CHAMPARAN.
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY,
BIHAR PATNA
2. THE DISTRICT MAGISTRATE CUM COLLECTOR DISTRICT -
WEST CHAMPARAN.
3. THE DISTRICT PROGRAMMING OFFICER, DISTRICT - WEST
CHAMPARAN.
4. THE CHILD DEVELOPMENT PROJECT OFFICER, MAJHAULIYA,
DISTRICT - WEST CHAMPARAN.
5. THE MUKHIYA, GRAM PANCHAYAT RAJ, RAMNAGAR BANKAT,
BLOCK MAJHAULIYA, DISTRICT - WEST CHAMPARAN.
6. THE PANCHAYAT SECRETARY, GRAN PANCHAYAT RAJ,
RAMNAGAR BANKAT, BLOCK MAJHAULIYA, DISTRICT - WEST
CHAMPARAN.
7. SAVITRI DEVI W/O MUKESH KUMAR R/O VILLAGE- NANOSATI
GRAM PANCHAYAT RAMNAGAR BANKAT, P.S-MAJHAULIYA,
DISTRICT- WEST CHAMPARAN
-----------
02. 25.11.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
The petitioner questions the appointment of
respondent no.7 as Anganwari Sewika at Centre No.
119 in Gram Panchayat Raj, Ram Nagar Bankat, P.S.-
Manjhauliya, West Champaran.
The District Magistrate is the authority
competent to enquire into such matters. From the
counter affidavit of the respondents at page-7,
paragraph-11 (the numbering appears to be wrong) a
clear statement has been made that the Mukhiya
Gram Panchayat, Ram Nagar Bankat has sent his
report for termination of respondent no.7 and which is
2
under consideration. If the respondents are already
seized of the issue, there is no occasion for the Court
to proceed with the matter any further at this stage.
Let the District Magistrate pass final appropriate
orders on the issue of appointment of respondent no.7
vis-Ă -vis the petitioner in light of their own stand in the
counter affidavit within a maximum period of three
months from the date of receipt/production of a copy
of this order before the District Magistrate. It is
expected that he shall afford due hearing to the
petitioner and respondent no.7 along with others
concerned. Appeal at the behest of the aggrieved shall
lie before the Commissioner.
The application stands disposed.
P.K. ( Navin Sinha, J.)