IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2770 of 2011
ARCHANA CHAUDHARY, W/O SRI SATYA NARAYAN
PRASAD, R/O MOHALLA-QILLA, P.O. AND P.S.-
SASARAM (TOWN), DISTRICT-ROHTAS.
.......PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, SOCIAL WELFARE DEPARTMENT, GOVT.
OF BIHAR, PATNA.
2. THE DISTRICT MAGISTRATE, ROHTAS AT
SASARAM.
3. THE DISTRICT PROGRAMME OFFICER, ROHTAS AT
SASARAM.
4. THE CHILD DEVELOPMENT PROJECT OFFICER,
SASARAM, P.S.-SASARAM (TOWN), DISTRICT ROHTAS
AT SASARAM.
5. SMT. NILAM KUMARI @ NILAM VERMA, W/O NOT
KNOWN TO THE PETITIONER, AT PRESENT WORKING
AS ANGANWARI SEVIKA IN ANGANWARI CENTRE
NO.139, WARD NO.25 MOHALLA QILLA, P.S.-
SASARAM TOWN, DISTRICT-ROHTAS.
.......RESPONDENTS.
-----------
2 08.04.2011 Learned counsel for the petitioner submits
that the petitioner has already filed complaints before
the Collector, vide Annexures-5, 5/A 7 and 7/A, against
the appointment of respondent no.5 on various
grounds.
In the circumstances, the writ application is
disposed of with a direction to the Collector, Rohtas to
consider the complaints of the petitioner, issue notice to
the parties, hear them and take a final decision,
preferably within a period of three months from the date
of receipt/production of a copy of this order.
Arvind/ ( J. N. Singh, J.)