High Court Patna High Court - Orders

Suman Devi vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Suman Devi vs The State Of Bihar & Ors on 1 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.2546 of 2011
                                 Suman Devi
                                   Versus
                          The State Of Bihar & Ors
                                -----------

2 1.7.2011 Heard learned counsel for the parties.

The petitioner who was earlier selected on the post

of Anganbari Sevika came to be removed on the order of District

Magistrate, Madhubani. That order was passed on 16.10.2010. It

seems that the earlier decision became a subject matter of

adjudication before the Divisional Commissioner and on remand a

fresh order dated 13.3.2010 was passed by the District Magistrate.

Appeal of the petitioner which was Misc. Case No. 7 of 2010-11 is

pending before the Divisional Commissioner since 1.6.2010. In

the meantime in January, 2011 an advertisement has been issued

to fill up the post as would be evident from perusal of Annexure-8.

In the opinion of the Court an early decision on the

appeal of the petitioner is required. In case she succeeds there

could be a problem if the post is filled up. Therefore a direction is

hereby issued upon the Divisional Commissioner, Darbhanga to

dispose of the appeal of the petitioner within four weeks from the

date of production or communication of a copy of this order

This writ application is disposed of with the above

direction.

RPS                             (Ajay Kumar Tripathi,J.)