IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.6563 of 2011
Sujeeta Kumari @ Sujeeta Devi W/o Manoj Mahto, R/o Village
Akaur, PO- Akaur, PS- Benipatti, Distt.- Madhubani--------------
-----------------------------------------------Petitioner
Versus
1. The State Of Bihar through Commissioner-cum-
Secretary, Welfare Department, Govt. of Bihar, Patna
2. The District Magistrate, Madhubani
3. The Director Child Development Project, Bihar,
Patna
4. The Deputy Development Commissioner, Madhubani
5. The District Welfare Officer, Madhubani
6. The Sub-Divisional Officer, Benipatti, Distt-
Madhubani
7. The Child Development Project Officer Benipatti,
Distt- Madhubani
8. The Block Development Officer, Benipatti, Distt-
Madhubani
9. The Mukhia, Gram Panchayat Raj Akaur, PO- Akaur
Benipatti Block, Distt- Madhubani
10. The Panchayat Secretary, Gram Panchayat Raj
Akaur, PO- Akaur, Benipatti Block Distt- Madhubani
11. Sulekha Devi W/o Indrachand Mishra, R/o village-
Akaur, PO- Akaur, PS- Benipatti, Distt.- Madhubani-----------
------------------------------------------------Respondents
----------------------------------
For the Petitioner: Mr. Mahesh Narayan Parbat, Advocate
For the State: Mr. Subodh Kumar, AC to GP-14.
—————
2 3.8.2011 Heard learned counsel for the parties.
Petitioner has moved the District Magistrate, Madhubani
against the manner in which certain selections on the post of
Anganbari Sevika had been carried out by C.D.P.O. The details of the
selections are contained in annexure-6.
Independent of the complaint of the petitioner the
Panchayat authority have also raised a grievance on this count which
would be evident from annexure- 5 series. But the reason for the
petitioner to approach the High Court is inaction on the part of the
District Magistrate who has been saddled with the responsibility to
decide such issue under the guidelines issued by the State
2
Government in the matter of such selection.
Since the District Magistrate is the authority as well as
better placed to appreciate such issue after verifying the records and
enquiring into the matter at his level, this writ application is disposed
of with a direction upon the District Magistrate that he will decide the
issue within a period of three months from the date of
communication/production of a copy of this order.
This writ application is disposed of with the above
direction.
(Ajay Kumar Tripathi, J.)
RPS