IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3863 of 2011
Asha Kumari
Versus
The State Of Bihar & Ors
-----------
2 12.7.2011 Failure of the petitioner to get herself appointed on
the post of Anganbari Sevika in Ghaghra Panchayat Centre No.
61under Bakhri Block in the district of Begusarai was a subject
matter of dispute before the authority.
The adjudication had been made by the District
Programme Officer Begusarai in Case No. 13 of 2010. The order
passed therein annulling the appointment of the petitioner as well
as directing appointment of private respondent is the subject
matter of challenge in the present writ application.
Issue notice to respondent no. 9 both by registered
post with A/D as well ordinary process for which requisites etc.
must be filed within one week, failing which this application as
against her shall stand rejected without further reference to a
Bench.
List this case after service of notice.
State may also file affidavit, if so advised before
the next date.
RPS (Ajay Kumar Tripathi,J.)