High Court Patna High Court - Orders

Ranju Devi @ Ranju Kumari vs The State Of Bihar &Amp; Ors on 13 August, 2010

Patna High Court – Orders
Ranju Devi @ Ranju Kumari vs The State Of Bihar &Amp; Ors on 13 August, 2010
                          IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.12472 of 2010
      1. RANJU DEVI @ RANJU KUMARI W/O OM PRAKASH SINGH R/O VILL.- RUP
      BANDH, P.O.- DAWAN, P.S.- JAGDISHPUR, DISTT.- BHOJPUR
                                            Versus
      1. THE STATE OF BIHAR
      2. THE COLLECTOR, BHOJPUR AT ARRAH
      3. THE DISTRICT PROGRAMME OFFICER, BHOJPUR, ARRAH
      4. THE APPOINTMENT COMMITTEE, GRAM PANCHAYAT, DAWAN, P.S.- JAGDISHPUR,
      DISTT.- BHOJPUR
      5. THE CHILD DEVELOPMENT PROJECT OFFICER, JAGDISHPUR, P.S.-
      JAGDISHPUR, DISTT.- BHOJPUR
      6. MD. MUKHTAR ALI, MUKHIYA, GRAM PANCHAYAT, DAWAN, P.S.- JAGDISHPUR,
      DISTT.- BHOJPUR
      7. RAM LAYAK SINGH, PANCHAYAT SEVAK, GRAM PANCHAYAT DAWAN, P.S.-
      JAGDISHPUR, DISTT.- BHOJPUR
      8. SAVITRI DEVI W/O SANJAY SINGH R/O VILL.- RUP BANDH, P.O.- DAWAN,
      P.S.- JAGDISHPUR, DISTT.- BHOJPUR
                                         -----------

2. 13.08.2010 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

Aggrieved by cancellation of her selection made on the post of

Anganwari Sevika in the Dawan Gram Panchayat, Block Jagdishpur in

the district of Bhojpur the petitioner has already represented before

the Collector of the district vide Annexures 4 and 5. She desires an

early disposal of her representations.

Counsel for the State has no objection to the disposal of this

application with appropriate directions to the District Magistrate to

dispose off the petitioner’s representations after hearing all concerned

including respondent no. 8 by a reasoned and speaking order within a

maximum period of two months from the date of receipt and/or

presentation of a copy of this order.

It is made clear that this Court has not gone into merits of the

matter and it remains open for the petitioner to raise all issues of fact

and law before the Collector himself who shall proceed to decide it.

The writ application stands disposed.

     Snkumar/-                                            (Navin Sinha,J.)