High Court Patna High Court - Orders

Chhaya Rani Singh vs The State Of Bihar &Amp; Ors on 15 March, 2011

Patna High Court – Orders
Chhaya Rani Singh vs The State Of Bihar &Amp; Ors on 15 March, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No. 10473 of 2007
                                     CHHAYA RANI SINGH
                                              Versus
                                 THE STATE OF BIHAR & ORS
                                           -----------

04. 15.03.2011 Heard learned counsel for the petitioner and

the State.

Prayer of the petitioner in the main Writ

Application is for quashing of the Order, dated

08.03.2006, contained in letter no. 707, issued by

the Director Social Welfare Department, Bihar,

Patna, whereby the petitioner has been removed

from the post of Aganbari Sevika and a direction has

been issued for appointing a new Aganbari Sevika.

I. A. No. 2020 of 2011 has been filed for

amending the prayer and also for allowing to

implead newly appointed Aganbari Sevika, namely,

Rangila Singh, wife of Hem Narayan Singh, Resident

of Jagatpur, P.S.-Barsoi, District-Katihar as

Respondent No. 10. The amended prayer relates to

removal of newly appointed Aganbari Sevika,

namely, Rangila Singh.

Interlocutory Application is allowed. The

amended prayer will form part of the main Writ

Application. Rangila Singh is directed to be

impleaded as Respondent No. 10.

2

Issue notice to Respondent No. 10 to show-

cause under ordinary process as well as registered

cover with A/D, for which requisites must be filed

within one week, failing which this Application as

against concerned parties shall stand rejected

without further reference to the Bench.

Put up this matter on receipt of the service

report.

SKM                         (Mridula Mishra, J.)