High Court Jharkhand High Court

Jabitri Devi & Anr vs State Of Jharkhand & Ors on 12 May, 2009

Jharkhand High Court
Jabitri Devi & Anr vs State Of Jharkhand & Ors on 12 May, 2009
     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      W.P. (S) No. 170 of 2009
                                    .....

Jabitri Devi & Anr. … … Petitioners.

Versus
The State of Jharkhand. & others … … Respondents
……

     CORAM:       HON'BLE MR. JUSTICE D. N. PATEL
                                 ......

For the Petitioners : Mr. Baleshwar Yadav
For the Respondents : Mr Rajiv Ranjan, G.A.

……

03/ Dated 12th of May, 2009

1. Having heard learned counsels for both the sides and
looking to the facts and circumstances of the case, it appears that
the present petitioners were appointed on the post of Aanganbari
Sevika with effect from 24th September, 2007, but, their services
have been terminated on two different dates by orders at
Annexures-3 & 4, without giving any notice and without giving any
opportunity of being heard to the petitioners and therefore,
thoroughly a non-speaking orders have been passed by respondent
no. 7 and therefore, the impugned orders passed by respondent
no. 7 dated 22nd July, 2008 (Annexure-3) as well as dated 25th
April, 2008 (Annexure-4) to the memo of the present petition, are
hereby quashed and set aside mainly for the aforesaid facts and
reasons and I direct the respondent no. 7 to take afresh decision
treating this writ petition as a representation and decide all the
grievances ventilated in the petition, within a period of sixteen
weeks from the date of receipt of a copy of an order, passed by this
Court, in accordance with law, rules, regulations, policies and
enforceable Government orders, applicable to the petitioners, after
giving an opportunity of being heard to the petitioners or their
representatives. If the order is passed against the petitioners by
respondent no. 7, and the order is appealable, a proper reference
shall also be made in the last two lines of the order, that the order
is appealable before the Deputy Commissioner, under Clause 16 of
the Scheme/Policy, so that instead of filing writ petition directly to
this Court, the petitioner may prefer Appeal.

2. In view of the aforesaid directions, this writ petition
stands disposed of.

(D. N. Patel. J)

VK