IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5659 of 2008
PUSHPA KUMARI, WIFE OF KRISHANDEO KUMAR, RESIDENT OF VILLAGE
BHAVANIPUR, P.S. SANGRAMPUR, DISTRICT MUNGER. ---- PETITIONER
Versus
1. THE STATE OF BIHAR THROUGH SECRETARY PANCHAYAT RAJ, PATNA.
2. THE DISTRICT MAGISTRATE, MUNGER.
3. THE DISTRICT WELFARE OFFICER, MUNGER.
4. THE S.D.O., TARAPUR, DISTRICT MUNGER.
5. THE BLOCK DEVELOPMENT OFFICER, SANGRAMPUR, DISTRICT MUNGER.
6. THE CHILD DEVELOPMENT PROJECT OFFICER, SANGRAMPUR, MUNGER.
7. THE PANCHAYAT SEVAK, KUSUMPUR PANCHAYAT, SANGRAMPUR,
MUNGER.
8. THE MUKHIYA, KUSUMPUR PANCHAYAT SANGRAMPUR, DISTRICT MUNGER.
---- RESPONDENTS
-----------
2 26.4.2011 The petitioner is aggrieved by the
order of the District Magistrate, Munger by
which her engagement as an Anganwari Sevika
has been terminated. The petitioner has a
right to file an appeal before the
Commissioner.
If the petitioner files an appeal
before the Commissioner along with a
limitation petition, the Commissioner may
consider the limitation petition
sympathetically in view of the fact that the
petitioner was pursuing her remedy before
this Court. I also direct that the
petitioner should file an appeal within a
period of four weeks failing which the
appeal may be dismissed on the ground of
limitation itself. The petitioner is also
2
directed to produce a copy of this order
along with memo of appeal before the Child
Development Project Officer, Sangrampur,
Munger and the District Programme Officer so
that they may file their reply within the
shortest possible time.
This writ application is disposed of
with the aforesaid directions.
Sanjay ( Sheema Ali Khan, J.)