IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1896 of 2009
DEVAWANTI DEVI, Wife of Ayodheya Ram, resident of village-Gogahra,
P.O.-Gauri, P.S.-Karagahar, District-Rohtas.
.........Petitioner.
Versus
1. The State of Bihar.
2. The Director, the Integrated Child Development Scheme, Bihar, Patna.
3. The District Magistrate, Rohtas.
4. The District Programme Officer, Rohtas.
5. The Child Development Project Officer, Karagahar, Rohtas.
6. The Mukhiya, Arasaya Gram Panchayat, Karagahar, Rohtas.
..........Respondents.
-----------
3/ 29.06.2010 I.A. No. 2353 of 2010 with C.W.J.C. No. 1896 of
2009.
The writ application has been filed by the petitioner for
quashing the order dated 10.12.2008 contained in Memo No.
897 passed by the District Programme Officer, Rohtas, whereby
selection/appointment of petitioner on the post of Anganbari
Sewika for Gogahara Anganbari Centre has been cancelled
and a direction has been issued to start the selection process of
Anganbari Sewika afresh.
Counsel for the petitioner submits that the impugned
order has been by the District Programme Officer, Rohtas, who
is not vested with such powers under the guidelines relating to
selection of Anganbari Sewika. This issue has already been
decided by the Division Bench in a decision report in 2010 (2)
PLJR 374 (Prabha Kumari Devi Vs. The State of Bihar and
Ors.).
Considering these facts, the impugned order dated
10.12.2008 contained in Memo No. 897 as well as the
-2-
subsequent order issued by Child Development Project Officer,
Karagahar, Rohtas, vide Letter No. 41 dated 18.02.2010, are
quashed.
The District Programme Officer, Rohtas, may submit
his report this matter, as provided under Clause 8 of the
guidelines. In the light of the decision report in 2010(2) PLJR
374(Prabha Kumari Devi Vs. The State of Bihar and Ors.), on
submission of such report by the District Programme Officer,
the District Magistrate, Rohtas, will pass necessary order in
accordance with Clause 8(iii) of the guidelines, after issuing
notice to all concerned and by passing a speaking order within
one month of the submission of the report.
This writ application as well as interlocutory application
is allowed.
Sanjeet/ (Mridula Mishra, J.)