High Court Jharkhand High Court

Smt. Surji Paharin & Ors vs State Of Jharkhand & Ors on 10 October, 2011

Jharkhand High Court
Smt. Surji Paharin & Ors vs State Of Jharkhand & Ors on 10 October, 2011
          In the High Court of Jharkhand at Ranchi

                       W.P.(S) No.2971 of 2011

         1. Smt. Surji Paharin
         2. Sumia Soren
         3. Pansuri Hembrum...................................   Petitioners

                               VERSUS

         State of Jharkhand and others...................Respondents

         CORAM         : HON'BLE MR. JUSTICE R.R.PRASAD

         For the Petitioners : Mr.Shresth Gautam
         For the State      : G.P.I


6/ 10.10.11

. Since similarly situated other matter has been disposed of vide

order dated 16th September, 2011, this writ application was heard and is being

disposed of.

Learned counsel appearing for the petitioners submits that all the

three petitioners working as Angan Bari Sevika in different Angan Bari Centers,

namely, Anlagachi, Bhagwanpur and Vetatola were allegedly found absent

when the then Deputy Commissioner made inspection of the aforesaid Angan

Bari Centers and hence, their services were terminated vide order as contained

in memo no.45 dated 17.2.2011 issued by the Child Development Programme

Officer, Maheshpur. The said order has been sought tobe quashed.

It was submitted that without giving any opportunity to the

petitioners to have their say in the matter, services of the petitioners have been

terminated and hence, it is gross violation of the principle of natural justice and

taking into account this aspect of the matter, other persons whose services were

terminated in similar circumstances by the same impugned order has been set

aside by this Court in W.P.(S) No.2951 of 2011.

Having heard learned counsel appearing for the parties, it does

appear that the petitioners services have been terminated without giving any

opportunity to them to have their say in the matter and hence, on this count

alone, the impugned order under which services of the petitioners have been

terminated suffers from illegality and hence, the said order as contained in
memo no.45 dated 17.2.2011 is hereby quashed.

However, the authority would be at liberty to proceed in the matter

in accordance with law, if he chooses to do so.

Accordingly, this writ application is allowed.

(R. R. Prasad, J.)

N.D.