High Court Patna High Court - Orders

Rekha Kumari @ Rekha Devi vs The State Of Bihar & Ors on 12 July, 2011

Patna High Court – Orders
Rekha Kumari @ Rekha Devi vs The State Of Bihar & Ors on 12 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.2330 of 2011
                          Rekha Kumari @ Rekha Devi
                                    Versus
                           The State Of Bihar & Ors
                                 -----------

3 12.7.2011 Heard learned counsel for the petitioner and learned

counsel for the State.

According to petitioner she had highest marks when so

called merit list was prepared and therefore she is entitled for her

appointment on the post of Anganbari Sevika.

The stand of the respondents in the counter affidavit is

that the so called merit list was rough chart which was prepared based

on the applications filed and the matter was looked into. It was found

that father-in-law of the petitioner is a P.D.S. dealer and in terms of the

guidelines for Anganbari Sevika persons of such kind are debarred

from consideration. That is the reason why one Ruby Kumari was

found fit as per her percentage of marks and had been appointed as per

the guidelines annexed with annexure-A.

There is no denial or rebuttal of the stand taken by the

State by the petitioner. If that be so then obviously the petitioner is not

qualified to be appointed or has otherwise suffered any infirmity

because of the above stated facts.

In view of above no direction in her favour for

appointment can be made by this Court.

This writ application has no merit and it is dismissed.

RPS                              (Ajay Kumar Tripathi,J.)