High Court Jharkhand High Court

Seema Kumari vs State Of Jharkhand & Ors on 24 June, 2011

Jharkhand High Court
Seema Kumari vs State Of Jharkhand & Ors on 24 June, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(S) No. 1121 of 2010

            Seema Kumari                                  ............ .....    Petitioner
                                     Versus
            The State of Jharkhand & Ors.                ......     .........   Respondents.
                                     ..............
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                        ..............
            For the petitioner           :          Mr. Manoj Kr. Sah, Advocate
            For the State                 :         G.P.II
                                        .............
4/24.06.2011

: The grievance of the petitioner is that the respondent No.4 has
been wrongly appointed as Sevika for Anganbari Centre, Kumar Kund,
Bhartikita, P.S. Godda (M), District Godda.

It has been submitted that the petitioner possesses higher
qualification than the respondent No.4 and she has got all other eligibility
to be appointed as Sevika. Ignoring the petitioner’s higher education and
other illegalities, respondent No.4 has been wrongly appointed. The
petitioner protested against the appointment of respondent No.4 by filing
a representation before the Deputy Commissioner, Godda, but till date
the same has not been heeded upon.

Learned J.C. to G.P.II appearing on behalf of the respondents
submitted that the Deputy Commissioner, Godda is the competent
authority to consider the petitioner’s grievance and to pass appropriate
order. The petitioner’s representation, already filed or if she files a fresh
representation, shall be considered by the said authority and appropriate
order shall be passed.

Considering the above, this writ petition is disposed of giving
liberty to the petitioner to file a representation before the Deputy
Commissioner, Godda (respondent No.2). The said respondent, on
receipt of the petitioner’s representation, shall consider the same and
pass appropriate reasoned order in accordance with law within a period
of two months from the date of receipt of the representation.

(Narendra Nath Tiwari, J)
Shamim/