High Court Jharkhand High Court

Lalita Devi vs State Of Jharkhand & Ors on 14 July, 2011

Jharkhand High Court
Lalita Devi vs State Of Jharkhand & Ors on 14 July, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (S) No.3523 of 2008
            Lalita Devi.                                  ......Petitioner. 
                                     ­Versus­
            State of Jharkhand & Ors.                     .......Respondents.
                                      ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ­­­­­­
            For the Petitioner :       Mrs. Vipul Divya, Advocate.  
            For the State      :       Mr. D. K. Dubey, G.P.I 
                                       ­­­­­­
04/14.07.2011

: The petitioner is permitted to make necessary correction in 
the cause title of the writ petition. 

Though the case is listed under the heading “For Orders”, it 
has   been   submitted   by   the   parties   that   the   pleadings   are 
complete and the writ petition itself can be taken up and heard. 
This writ petition is, thus, heard on merit and is being disposed of 
by this order.  

The grievance of the petitioner is that the Respondent no.5 
has   been   illegally   appointed   as   Sevika,   though   she   was   not 
selected as Sevika in the Aam Sabha held on 11th June, 2007. 

It   has   been   stated   that   the   Respondent   no.5   has   no 
requisite eligibility and suitability for being appointed as Sevika. 
The petitioner had applied only for Sevika and she possesses all 
eligibility, but she has not been selected. The villagers specifically 
denied to have selected the Respondent no.5 as Sevika in the 
meeting   of   the   aforesaid   Aam   Sabha.   The   petitioner   also 
protested against the appointment of Respondent no.5, but no 
order has been passed. 

Learned   G.P.I,   appearing   on   behalf   of   the   respondents, 
submitted   that   the   Respondent   no.5   was   selected   by   the 
resolution   of   the   Aam   Sabha,   as   has   been   also   stated   in   the 
counter affidavit filed by the Respondent nos.2 to 4. Aam Sabha 
has jurisdiction to select Sevika, according to the guideline of the 
Government and since the said guideline has been followed in 
the appointment of Respondent no.5, there is no illegality in her 
appointment. Learned counsel, however, admitted that if there is 
any   complaint   against   the   selection   by   the   Aam   Sabha,   the 
Deputy   Commissioner of the district is the competent authority 
to consider   the   same  and pass  appropriate order. It has been 
­2­
  further   admitted   that   no   specific order has been passed by 
the Deputy Commissioner on the protest of the petitioner as well 
as the villagers. 

Considering   the   said   submissions   and   the   facts   and 
circumstances of the case, this writ petition is disposed of, giving 
liberty to the petitioner to file a fresh representation, along with a 
copy   of   this   order,   before   the   Deputy   Commissioner,   Bokaro­ 
Respondent no.2, mentioning the details of her grievance/claim. 
On   receipt   of   the   representation,   the   said   respondent   shall 
consider the same and pass reasoned order within two months 
from the date of receipt of the representation.  

 (Narendra Nath Tiwari, J.)
Sanjay/