High Court Patna High Court - Orders

Nawal Malakar vs The State Of Bihar & Ors on 24 August, 2011

Patna High Court – Orders
Nawal Malakar vs The State Of Bihar & Ors on 24 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.17955 of 2008
                   Nawal Malakar son of late Ganauri Malakar, resident of
                   Village- Aanti, Police Station and District- Nawada, at present
                   Up-Mukhiya Gram Panchayat, Aanti, Police Station and
                   District- Nawada.
                                                  Versus
                   1. The State Of Bihar through the Chief Secretary, Government
                       of Bihar, Patna.
                   2. The District Magistrate, Nawadah.
                   3. The Deputy Development Commissioner, Nawadah.
                   4. The Block Development Officer, Nawadah, District-
                       Nawadah.
                   5. The District Welfare Officer, Nawadah.
                   6. The Child Development Project Officer, Sadar, Nawadah.
                   7. The Mukhiya of Gram Panchayat, Aanti, Block Nawadah,
                       District- Nawadah.
                   8. Ranju Kumari, Wife of Kanchan Pandey, resident of
                       Mohalla- Uttar Tola, Alakh Bigha, Police Station and
                       District- Nawadah.
                   9. Sanju Kumari, wife of Pankaj Mishra, resident of Village-
                       Aanti, Police Station- Nawadah, District- Nawadah.
                   10. Kanchan Kumari, Wife of Subhash Kumar, resident of
                       Village- Nathanpura, Ataua, Police Station and District-
                       Nawadah.
                   11. Vineeta Kumari, Wife of Arbind Kumar, resident of Village-
                       Ataua, Police Station and District- Nawadah.

                                              -----------

02. 24.08.2011 The petitioner has prayed for quashing of the

selection on the post of Aganwari Sevika of Gram

Panchayat, Aanti in the District of Nawadah, as contained

in Annexure-1. Though now the petitioner confines his

prayer for direction to dispose of the representation,

submitted before the District Magistrate, Nawadah on

26.07.2007.

Let the District Magistrate, Nawadah dispose of
2

the said representation in accordance with law within a

period of one month of the receipt/production of the copy

of this order.

Accordingly, the writ application is disposed of.

Amrendra/                                  ( Dinesh Kumar Singh, J)