High Court Patna High Court - Orders

Manju Devi & Anr vs The State Of Bihar & Ors on 19 October, 2011

Patna High Court – Orders
Manju Devi & Anr vs The State Of Bihar & Ors on 19 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.9391 of 2010
         1. Manju Devi W/O Ram Sewak Mukhiya R/O Vill.- Dhobiyahi, P.S.-
         Laukahi, Distt.- Madhubani
         2. Murti Devi W/O Ram Balak Mukhiya R/O Vill.- Dhobiyahi, P.S.-
         Laukahi, Distt.- Madhubani
                                  Versus
         1. The State Of Bihar Through The Secretary Social Welfare
         Department, Bihar, Patna
         2. The Commissioner, Darbhanga Division, Darbhanga
         3. The Director, I.C.D.S., Bihar, Patna
         4. The District Magistrate, Madhubani
         5. The District Programme Officer, Madhubani
         6. The Child Development Project Officer, Laukahi, Distt.-
         Madhubani
         7. The Mukhiya, Gram Panchayat Raj Jhahuri, Distt.- Madhubani
         8. The Panchayat Sewak, Gram Panchayat Raj Jhahuri Distt.-
         Madhubani
                                             -----------

5. 19.10.2011 Heard learned counsel for the petitioners and

the State.

Counter affidavit has been filed on behalf of

respondent nos. 4 to 6. No counter affidavit has been

filed on behalf of the Commissioner, Darbhanga

Division, respondent no. 2.

It is submitted that the petitioners were

working as an Anganwari Sewika and Sahayika in

Jhahuri Panchayat Mallahi Tolla Centre No. 137. They

were terminated by the order of the District Magistrate

dated 26.10.2009 as communicated to them on

5.11.2009. The petitioners were also heard by the

District Magistrate. In C.W.J.C. No. 18074 of 2009

preferred by the petitioners, on an objection by the

State to the remedy of appeal available before the
2

Commissioner of the Division, the application was

disposed with directions to avail the alternative remedy

along with additional observation that if they seek

interim relief, the latter application was required to be

disposed off within a period of two weeks as distinct

from the disposal of the appeal itself.

It is submitted that the petitioners filed such

Appeal on 25.5.2010 numbered as 63 of 2010 and

further sought stay of process for further appointment.

The Commissioner however has not passed any orders

on the stay application even while the respondents are

proceeding ahead for fresh selection in pursuance of

an advertisement published on 19.5.2010. The

submission therefore is that the application for interim

relief cannot be rendered infructuous by refusing to

decide the same and then perhaps urge that in the

changed circumstances and fresh appointments made,

their grievance had become infructuous.

The counter affidavit on behalf of respondent

nos. 4 to 6 dealing with the assertions with regard to

the pendency of the appeal and the interim application

states that they are matters of record and need no

comment.

The writ petition was filed nearly one year

three months ago but no counter affidavit has been
3

filed by the Commissioner. Counsel for the State is

unable to assist the Court as to what has happened to

the Appeal or the application for interim relief. On

10.6.2010 this Court had passed interim orders for

two posts to be kept vacant till the disposal of the writ

application or the Appeal filed by the petitioners.

Since the Commissioner failed to assist the

Court by placing on record either that the application

for interim relief has been disposed or that the Appeal

itself has been disposed, the interim order dated

10.6.2010 is made absolute to the extent till the

Appeal is not decided, the posts on which the

petitioners were working shall be kept vacant to be

filled up in accordance with law subject to the final

order in Appeal.

It is now for the Commissioner to decide how

soon he would like to dispose the Appeal.

It shall be obligatory for the petitioners to

place this order before the Commissioner within a

maximum period of two weeks from today failing which

the writ application shall be deemed to have been

dismissed and the Commissioner shall be under no

further obligation.

The writ application stands disposed.

P. Kumar                                      ( Navin Sinha, J.)