High Court Jharkhand High Court

Baby Devi vs State Of Jharkhand & Ors on 9 June, 2011

Jharkhand High Court
Baby Devi vs State Of Jharkhand & Ors on 9 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI

                             W.P.(S) No.3185 of 2010

                Baby Devi                                   .... Petitioner
                                         Versus
                State of Jharkhand & Ors.                   ...Respondents

                Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

                For the Petitioner          : Mr. Manoj Kumar, Advocate
                For the Respondents         : J.C. To G.P.II
                                        -----

   6/09.06.2011

The grievance of the petitioner is that though she was eligible for being
selected as Anganbari Sevika, she was not considered for the said post. The
petitioner has been working as Anganbari Sahayika in the same center at
village-Katahaldiha . She has better claim than any other candidate over the
said post. The selection of Sevika of respondent no.6 is not proper and valid.
The Gram Sabha had never taken such decision rather a manufactured
document has been produced, showing signature obtained on a paper and
subsequently, proposal/resolution has been added in order to illegally help the
respondent no.6. The petitioner made a complaint before the Deputy
Commissioner, Dumka by filing representation dated 15.3.2010, but there was
no enquiry by the Deputy Commissioner. Even in the instant writ petition, the
respondents have supported the respondent no.6 on the basis of the said
manufactured document of Gram Sabha.

Learned J.C. To G.P.II, appearing on behalf of the State, submitted that
there was due selection of respondent no.6 by the members of the Gram Sabha
and there was no illegality as alleged by the petitioner. The allegations are
wholly false and baseless.

Having heard the parties, I find that there is factual controversy and
dispute between the parties, which cannot be adjudicated upon and decided in
writ jurisdiction of this Court.

This writ petition is, accordingly, dismissed.
However, the petitioner is at liberty to approach appropriate Forum for
redressal of her grievance.

( Narendra Nath Tiwari, J.)
s.b.