IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3901 of 2010
1. KIRAN KUMARI, ANGANWARI SEVIKA D/O LATE JUNG BAHADUR SINGH R/O
VILL.+P.O.- POWARI, P.S.- HARNAUT, DISTT.- NALANDA
Versus
1. THE STATE OF BIHAR THROUGH THE DISTRICT MAGISTRATE NALANDA
2. THE DISTRICT PROGRAM OFFICER NALANDA
3. THE SUB-DIVISIONAL OFFICER BIHARSHARIF, NALANDA
4. CHILD DEVELOPMENT PROJECT OFFICER HARNAUT, NALANDA
5. THE MUKHIYA, GRAM PANCHAYAT POWARI P.S.- HARNAUT AND DISTT.-
NALANDA
6. THE SARPANCH, GRAM PANCHAYAT POWARI P.S.- HARNAUT AND DISTT.-
NALANDA
7. MUKESHMANI S/O NAME NOT KNOWN TO THE PETITIONER R/O VILL. & P.O.-
POWARI, P.S.- HARNAUT AND DISTT.- NALANDA
-----------
2. 20.09.2010 Heard learned Counsel for the petitioner and the learned
Counsel for the State.
The petitioner is aggrieved by order dated 26.8.2009
passed by the District Programme Officer, cancelling her
selection on a complaint made by respondent no. 7.
Counsel for the State raises a preliminary objection with
regard to the remedy of appeal available before the District
Magistrate, the impugned order being prior to 16.2.2010,
pronouncement of the Division Bench.
If the petitioner files such appeal within 30 days from
today let the same be considered by the District Magistrate and
after hearing all concerned including respondent no. 7 be
disposed off by a reasoned and speaking order within a
maximum period four months from the date of its filing.
It shall be open for the petitioner to prefer any application
for interim relief before the District Magistrate pending deposal
of the appeal.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)