High Court Patna High Court - Orders

Sima Kumari vs The State Of Bihar &Amp; Ors on 13 September, 2010

Patna High Court – Orders
Sima Kumari vs The State Of Bihar &Amp; Ors on 13 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No. 3383 of 2010
        1. SIMA KUMARI W/O RANJIT KUMAR R/O VILL.- SAH TOLA, BENGHA,
        WARD NO. 3/4, SAHARSA, P.S. AND DISTT.- SAHARSA
        Versus
        1. THE STATE OF BIHAR THROUGH THE SECRETARY, DEPTT. OF
        RURAL DEVELOPMENT, GOVT. OF BIHAR, PATNA
        2. THE DIRECTOR, DEPTT. OF WELFARE, GOVT. OF BIHAR, PATNA
        3. THE DIVISIONAL COMMISSIONER, KOSHI DIVISION, SAHARSA
        4. THE DISTRICT MAGISTRATE, SAHARSA
        5. THE CHILD DEVELOPMENT PROJECT OFFICER, BLOCK- KAHRA,
        DISTT.- SAHARSA
        6. SHIV RAGNI DEVI W/O SHREE DEO NARAYAN SAH R/O VILL.-
        BENGHA, WARD NO. 3/4, P.O.- BENGHA, P.S. AND DISTT.- SAHARSA
                                  -----------

2. 13.9.2010 Heard learned counsel for the petitioner and

the State.

By order dated 9.5.2008, the selection of the

petitioner as Aganwari Sewika was set aside on grounds

of residence. She questioned the same in appeal which

has been rejected by order dated 12.9.2009 of the

Commissioner, Koshi Division, Saharsa.

Learned counsel for the petitioner makes a

short submission, to urge that an appellate order is

required to be reasoned and discussed, displaying

application of mind not only to the original order but also

the grounds urged to challenge the original order. There is

no discussion in the appellate order of the grounds taken

by the petitioner assailing the original order of

termination and why the appellate authority did not find

any substance or justification in the grounds of challenge.

The submission was that the attack is more on
2

procedures rather than the final order. In absence of any

reasons contained in the appellate order, it becomes

arbitrary.

Counsel for the State urged that the original

order of termination was reasoned, that the petitioner was

not a resident of the captive area.

An appellate order is required to display

proper application of mind to the issues raised, the

discussion of the original order followed by a critical

analysis of the two to arrive at its own finding based on

reasoned specified. It need not be very elaborate but must

display appreciation, understanding and conclusion.

In (2008)3 SCC 469 ( Divisional Forest Officer

Kotha Gudem & Ors. Vs. Madhusudhan Rao ) discussing

the duties of the appellate authority, it has been held at

Paragraph 20 as follows:-

“20. It is no doubt also true that an
appellate or revisional authority is not required to
give detailed reasons for agreeing and confirming
an order passed by the lower forum but, in our
view, in the interests of justice, the delinquent
officer is entitled to know at least the mind of the
appellate or revisional authority in dismissing his
appeal and/or revision. It is ture that no detailed
reasoned are required to be given, but some brief
reasons should be indicated even in an order
affirming the views of the lower forum.”

This Court therefore finds it difficult to sustain the

appellate order dated 12.9.2009 in its present form. It is

set aside. The matter is remanded to the appellate
3

authority to pass a fresh, reasoned and speaking order of

his satisfaction from the materials on record, preferably

within a maximum period of four months from the date of

receipt/production of a copy of this order, to facilitate

judicial review, should the need arise.

The writ application stands allowed.

P. Kumar                                             ( Navin Sinha, J.)