High Court Patna High Court - Orders

Kumari Binita &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 August, 2010

Patna High Court – Orders
Kumari Binita &Amp; Ors vs The State Of Bihar &Amp; Ors on 16 August, 2010
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.2255 of 2010
         1. KUMARI BINITA W/O ABHAY KUMAR SINGH P.O- KONHIYA, P.S
         KESARIYA, DISTT- EAST CHAMPARAN, BIHAR
         2. RUBI DEVI W/O SANJAY SINGH R/O VILL-HARIHAR PUR, PO-
         RAGHUNATH PUR, P.S KESARIYA, DISTT- EAST CHAMPARAN,
         BIHAR
         3. ANJU SHARMA W/O ASHOK KUMAR R/O VILL-SOBAIYA, PO-
         RAGHUNATH PUR, P.S- KESARIYA, DISTT- EAST CHAMPARAN,
         BIHAR
         4. SANDHYA DEVI W/O SANJEEV KUMAR PANDEY R/O VILL
         RAGHUNATH PUR, P.S KESARIYA,. DISTT- EAST CHAMPARAN,
         BIHAR
                              Versus
         1. THE STATE OF BIHAR THROUGH THE SECRETARY,
         DEPARTMENT OF WELFARE, GOVT. OF BIHAR, PATNA
         2. DISTIRCT MAGISTRATE, EAST CHAMPARAN, MOTIHARI
         3. DISTRICT PROGRAMME OFFICER, EAST CHAMPARAN,
         MOTIHARI
         4. BAL BIKAS PARIYOJANA PADADHIKARI, BLOCK- KALYANPUR,
         PO- BAKARPUR, P.S- KALYANPUR, DISTT- EAST CHAMPARAN
         5. BLOCK DEVELOPMENT OFFICER, BLOCK-KALYANPUR, PO-
         BAKARPUR, P.S- KALYANPUR, DISTT- EAST CHAMAPRAN
         6. MUKHIYA GRAM PANCHAYAT RAJ- RAGHUNATHPUR, P.S-
         KESARIYA,, DISTT- EAST CHAMPARAN
         7. PANCHAYAT SEVAK GRAM PANCHAYAT RAJRAGHUNATHPUR,
         P.S- KESARIYA, DISTT- EAST CHAMPARAN
         8. PRABHARI MAHILA PRAVESIKA RATHUNATHPUR, PANCHAYAT,
         P.O-RAGHUNATHPUR, P.S0- KESARIYA, DISTT- EAST
         CHAMPARAN
                              -----------

2. 16.8.2010 Heard learned counsel for the petitioners and

the State.

Aggrieved by their termination from the post

of Aganwari Sewika, issued by the District Programme

Officer on 6.1.2009, the petitioners preferred an Appeal

Case No. 40 of 2008 before the District Magistrate. A

specific statement has been made in Paragraph-4 of the

memo of appeal that the termination was without a show

cause notice.

2

Learned counsel for the petitioners submits

that this specific ground taken in the memo of appeal

finds no consideration or discussion in the appellate

order dated 30.11.2009.

Since this order is being passed on the first

date itself without a counter affidavit by the District

Magistrate, the impugned order dated 30.11.2009 is set

aside and the matter is remanded to the District

Magistrate to pass a fresh reasoned and speaking order

limited to this issue in light of the judgment of this Court

in 2004(2) PLJR 833. If no show cause notice was issued

before termination, the District Magistrate is obliged to

reinstate the petitioner without prejudice to proceed

afresh in accordance with law.

Let this order be complied with within a

maximum period of four weeks from the date of

receipt/production of a copy of this order and fresh order

in accordance with law be passed within the same period.

The application stands allowed.

P. Kumar                                           ( Navin Sinha, J.)