Allahabad High Court High Court

Smt. Rajani vs State Of U.P. And Others on 10 May, 2010

Allahabad High Court
Smt. Rajani vs State Of U.P. And Others on 10 May, 2010
Court No. - 38

Case :- WRIT - A No. - 25784 of 2010

Petitioner :- Smt. Rajani
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Kamleshwar Singh
Respondent Counsel :- C. S. C.

Hon'ble Ran Vijai Singh,J.

Heard learned counsel for the petitioner and learned Standing Counsel.
While assailing the impugned order dated 13.4.2010 learned counsel for the
petitioner has submitted that the petitioner has annexed correct mark sheet of
High School Examination while appearing in the selection of Anganwadi
Karyakarti and she was selected,however, the impugned order was passed
without affording an opportunity of hearing. Although from the perusal of the
impugned order, show cause notice appears to have been issued to the
petitioner, but from the perusal of the impugned order it do not transpires that
as to whether this notice was sent and served on the petitioner. It is stated by
learned counsel for the petitioner that the entire matter has been reopened on
the complaint of a stranger who was not participant in the selection
proceeding.

The matter requires consideration.

Issue notice. Notices on behalf of respondents have been accepted by the
office of learned Chief Standing Counsel. Learned Standing counsel is
granted six weeks time to file counter affidavit. Rejoinder affidavit, if any,
may be filed two weeks thereafter.

List thereafter.

As an interim measure without prejudice to the right and contention of the
parties, until further orders of this court the operation of the order dated
13.4.2010 (Annexure-9) to the writ petition shall remain stayed. The
respondents are directed not to interfere in the working of the petitioner as
Anganwari Karyakarti at the Center of Village Sherupur Jakhauli block
Badpur Jewan District Etawah.

Order Date :- 10.5.2010
PKB