High Court Patna High Court - Orders

Rajmani Devi vs The State Of Bihar &Amp; Ors on 22 April, 2011

Patna High Court – Orders
Rajmani Devi vs The State Of Bihar &Amp; Ors on 22 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.11547 of 2008
             Rajmani Devi, wife of Inder Prasad Mandal, resident
             of village Lakshmipur, P.S. Raniganj, District-
             Araria.                              ....... Petitioner
                              Versus
           1.The State Of Bihar through the Secretary, Social
             Welfare Department, Govt. of Bihar, Patna
           2.The Director, Integrated Child Development Services
             (I.C.D.S.), Social Welfare Department, Bihar, Pant
             Bhawan, Bailey Road, Patna
           3.The District Magistrate, Araria
           4.The District Welfare Officer, Araria
           5.The Child Development Project Officer, Raniganj,
             Araria
           6.Mukhiya, Gram Panchayat, Hansa, Block Raniganj,
             District- Araria
           7.Panchayat Secretary, Gram Panchayat Hansa, Block
             Raniganj, District- Araria
           8.Sudha Devi, wife of Satya Narayan Mandal, resident
             of village Lakshmipur, P.O. Parmanandpur, P.S.
             Raniganj, District- Araria
           9.The Block Development Officer, Raniganj, Araria
                                             .............. Respondents
                                 -----------

2. 22/04/2011 Petitioner is aggrieved by her non-

selection on the post of Anganbari Sevika.

From Annexure-5 it appears that she has filed

some complaint against the same before the

authorities on which notices were issued in

2008 itself. However, learned counsel for the

petitioner submits that till today no final

decision has been taken on the same.

The writ application is accordingly

disposed of with a direction to the concerned

respondents to take a final decision on the

complaint of the petitioner in accordance

with law after complying with the Principles
2

of Natural Justice, preferably within a

period of three months from the date of

receipt/production of a copy of this order.

Pradeep/                          ( J. N. Singh,J.)