High Court Patna High Court - Orders

Anju Kumari vs The State Of Bihar &Amp; Ors on 25 February, 2011

Patna High Court – Orders
Anju Kumari vs The State Of Bihar &Amp; Ors on 25 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                           CWJC No.10173 of 2010
                  ANJU KUMARI, W/O BIJAY PRASAD SINGH, R/O
                  VILLAGE-PARSA, P.S.-BISFI, DISTRICT-
                  MADHUBANI.                  ..................PETITIONER.
                                      Versus
                  1. THE STATE OF BIHAR THROUGH THE CHIEF
                  SECRETARY, GOVERNMENT OF BIHAR, PATNA.
                  2. THE DISTRICT MAGISTRATE, MADHUBANI.
                  3. THE DISTRICT PROGRAMME OFFICER, MADHUBANI.
                  4. THE CHILD DEVELOPMENT PROJECT OFFICER,
                  MADHUBANI.                 ..................RESPONDENTS.
                                -----------

2 25.02.2011 A supplementary affidavit has been

filed by the petitioner enclosing an order of

the Commissioner dated 17.08.2010 by which

the revision of the petitioner has been

dismissed as not maintainable.

                            From        the     new        Guidelines         dated

                 14.06.2010,       issued       under      the     signature     of

                 Principal       Secretary       of    the    Department,       it

appears that, under paragraph 8, a specific

provision has been made for a revision before

the Divisional Commissioner against the order

of the Collector passed in the appeal. The

revision has to be filed within 30 days and

the Divisional Commissioner, after hearing

the parties, has to dispose of the same by a

reasoned order within 60 days thereafter.

Therefore, apparently, when the Commissioner

rejected the revision of the petitioner by

order dated 17.08.2010, on the ground that
2

the same was not maintainable, he had the

power to entertain the revision under this

new Guidelines.

                    Therefore,         the     order         of      the

          Commissioner        dated   17.08.2010   is    set      aside

and he is directed to restore the revision of

the petitioner, consider the same on merits,

hear the parties and decide the same

positively within the time frame fix in the

Guidelines for deciding such revision.

The writ application is disposed of

with the aforesaid observations and

directions.

If any appointment is made during the

pendency of the revision of the petitioner,

the same shall be subject to the final result

of the revision.

Arvind/                           ( J. N. Singh, J.)