High Court Jharkhand High Court

Monika Soren vs State Of Jharkhand & Ors on 8 November, 2011

Jharkhand High Court
Monika Soren vs State Of Jharkhand & Ors on 8 November, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                   W.P.(S) No. 5685 of 2011
 Monika Soren                            .... Petitioner 
                            Versus 
 The State of Jharkhand & others        .... Respondents
                            ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D. N. PATEL  
                            ­­­­­­­­­
For the Petitioner      : M/s Shree Prakash Jha, A. Prakash, Advocates  
For the Respondents : Mr. Ajit Kumar, A.A.G.   
               ­­­­­­­­­
                th
 02/ Dated: 8    November, 2011
                                       

1.

Having heard counsel for both the sides and looking to the facts 
and circumstances of the case, it appears that:­

(i) the present petitioner was appointed as Anganbari Sevika 
on 30th  May, 1983 at Sabaiya Centre under Borio Block, district­
Sahibganj   and   thereafter,   the   petitioner   worked   sincerely, 
honestly, diligently and to the satisfaction of the respondents. 

(ii) the   respondent­authorities   have   received   some   complains 
against   the   petitioner   and   therefore,   on   the   basis   of   those 
complains, the services of the petitioner have been brought to an 
end   on   16th  November,   2009   vide   order   at   Annexure­1   to   the 
memo of the present petition.  

(iii) no   inquiry   has   been   conduced   before   terminating   the 
services of the present petitioner. Bare allegation is not a proof. 
There may be some allegations against the petitioner, but, these 
allegations  could  not  be  presumed to  have  been  correct. There 
ought to have been some inquiry against the petitioner and on the 
basis of the inquiry report, the decision ought to have been taken. 
Opportunity of being heard has never been given to the petitioner. 

(iv) there are some allegations that on a particular date during 
inspection, the present petitioner was found sleeping. The second 
allegation   is   that   on   the   date   of   inspection,   the   food   which   is 
being given  to   the   children   was   not   prepared.   There   are   also 
complains   received   against   the   present   petitioner   from   the 
villagers that the present petitioner is not distributing food to the 
children.   These   allegations   ought   to   have   been   proved   and 
adequate opportunity of being heard ought to have been given to 
the   petitioner.   Admittedly,   without   holding   any   inquiry   and  
2.
without   giving   any   opportunity   of   cross   examination   of   the 
witnesses,   no   conclusion   could   have   been   arrived   at   by   the 
respondents that the petitioner is guilty of all these charges. 

2. In view of the aforesaid facts and reasons, I hereby, quash and set 
aside the order, passed by the respondents dated 16th November, 2009, 
which is at Annexure­1 to the memo of the present petition. Liberty is 
reserved   with   the  respondents   to   take  appropriate  action  against   the 
petitioner after holding inquiry against the petitioner and in accordance 
with law and after giving an adequate opportunity of being heard to the 
petitioner. 

3. This writ petition is allowed to the aforesaid extent. 

                        (D.N. Patel, J)
         VK