High Court Madhya Pradesh High Court

Smt. Manju Janghela vs Smt. Urmila Janghela on 31 May, 2010

Madhya Pradesh High Court
Smt. Manju Janghela vs Smt. Urmila Janghela on 31 May, 2010
                      Writ Petition No.7314/2010
31.5.2010
        Shri Ashish Pathak, counsel for the petitioner.
        The main submission of the petitioner is that her
appointment      as    Aganwadi     Karyakarta,    Gram   Panchayat
Chamarwahi, District Mandla has been illegally cancelled by the
Additional    Collector,   Mandla   vide   impugned   order   dated
20.5.2010, Annexure P9, on a complaint made by respondent

no.1.

List the case for hearing on admission and interim relief
on 30.6.2010.

Till then as an interim measure it is directed that
petitioner will be allowed to continue as Aganwadi Karyakarta.

Certified copy as per rules.

V.JUDGE

ss