W.P.No.11021/2010
Saraswati Swa-Sahayata State of M.P. & others
Samooh, Satna
18.8.2010
Shri P.K.Singh, counsel for petitioner.
Shri Vivek Agrawal, G.A., for State.
This petition is directed against an order Annexure A-4
dated 26.6.2010 passed by the Chief Executive Officer, Janpad
Panchayat, Maihar, by which the work assigned earlier to the
petitioner has now been assigned to respondent no.5 of mid-day
meal.
Order passed by the Janpad Panchayat is appealable
under Rule 3 of the M.P.Panchayat (Appeal & Revision) Rules,
1995. Petitioner is having efficacious alternative remedy of filing
appeal against the order Annexure A-4, hence at this stage, this
petition is not entertained and is disposed of with liberty to the
petitioner to avail remedy of appeal. In case of filing an appeal
within a period of two weeks from today, the appellate authority
shall consider and decide the appeal, after hearing both the
parties, expeditiously as far as possible within a period of thirty
days from the date of filing of appeal.
C.C., as per rules.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
JUDGE JUDGE
M.