1
IN THE HIGH COURT OF JUDICATURE FOR RAJASTHAN
AT JODHPUR
O R D E R
S.B. CIVIL WRIT PETITION NO.1616/2005
(Chidi Devi Vs. State of Raj. & Ors.)
Date of order : 11.8.2008
P R E S E N T
HON’BLE MR. JUSTICE GOPAL KRISHAN VYAS
Mr. R.S. Charan, for the petitioner.
Mr. C.S. Ojha, Dy. Govt. Counsel.
After hearing learned counsel for the parties
and perusing the judgment rendered by Hon’ble Supreme
Court in case of State of Karnataka & Ors. Vs. Ameerbi
& Ors., reported in 2007 (2) SRJ 64, I am of the
opinion that as per the aforesaid judgment, the post
of ‘Aanganwari’ worker is not civil post, therefore,
no direction can be issued by this Court with regard
to appointment or for other purposes. However, for
transparency in the administration, it is proper to
grant liberty to the petitioner to file representation
before the Director, Woman & Child Development, Jaipur
and raise all objections and grounds with regard to
her claim. Upon filing the said representation, the
Director, Woman & Child Development, Govt. of
Rajasthan, Jaipur is directed to decide the claim
of the petitioner within a period of three months
2
while considering grounds raised by the petitioner in
accordance with law.
With the above observation/directions, the
writ petition is disposed of.
(GOPAL KRISHAN VYAS), J.
arun