IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.10320 of 2011
Neelam Kumari W/o Sri Krishna Nandan Prasad R/o Shivaji
Nagar, PO- Lohiya Nagar, PS- Kankarbagh, Distt.- Patna--------
-------------------------------------------------------------Petitioner
Versus
1. The State Of Bihar
2. The Principal Secretary, Social Welfare Depatt. Govt.
of Bihar, Patna
3. The Director, I.C.D.S. Directorate, Govt. of Bihar,
Patna
4. The District Magistrate, Patna
5. The S.D.O. Patna Sadar, Patna
6. The District Programme Officer, Patna
7. The Child Development Project Officer, Patna Sadar-3,
Patna----------------------------------------Respondents.
----------------------------------
2 9.9.2011 Heard learned counsel for the parties.
Annexure-6 is the order passed by District Programme
Officer dated 11.5.2011, by virtue of which the petitioner has been
removed from the post of Anganbari Sevika. Instead of moving the
appellate authority the petitioner chose to file the present writ
application.
This writ application is permitted to be withdrawn with
liberty to move the appellate authority. The appellate authority will be
bound to consider the appeal by condoning the delay since the
petitioner was bona fide pursing the remedy before the Court,
provided the petitioner moves the appellate authority within a period
of four weeks from today.
This writ application is disposed of with the liberty as
above.
( Ajay Kumar Tripathi, J.)
RPS