IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 1296 of 2010
1. Sumitra Devi
2. Suraiya Bano
3. Parvati Devi
4. Sakuntala Devi
5. Prabha Devi
6. Sarswati Devi
7.Sugan Devi
8. Radha Devi
9. Kanti Devi
10. Sobha Devi
11. Sabita Devi
12. Sarita Devi
13. Anamika Devi
14. Baijyanti Devi
15. Shila Devi
16. Radhika Devi
17. Kamala Devi
18. Anita Devi
19. Shila Devi
20. Kunti Devi
21. Nirmala Devi
22. Basanti Devi
23. Parvati Devi
24. Kamla Devi
25. Lalita Devi
26. Bandana Devi
27. Sabita Devi
28. Munni Devi
29. Malti Devi
30. Sarita Devi
31. Raj Kumari Devi
32. Tuluk Raj Devi
33. Mina Devi
34. Bindu Devi
35. Mamta Devi
36. Sangita Devi
37. Kaushilya Devi
38. Santi Devi
39. Prabhawati Devi ....... Petitioners.
Versus
1. The State of Jharkhand
2. The Principal Secretary, Food, Public Distribution and Consumer
Concern Department, Govt. of Jharkhand, Ranchi.
3. They Dy. Commissioner, Palamau at Daltonganj.
4. The District Rationing Officer, Palamau ( Medini Nagar).
5. The Sub- Divisional Officer, Hussainabad, District Palamau.
6. The Block Development Officer, Hussainabad
7. The Block Development Officer, Haidar Nagar.
8. The Block Development Officer, Mohamadganj
9. The Block Development Officer, Satbarwa. ...... Respondents.
CORAM: - HON'BLE MR. JUSTICE AMARESHWAR SAHAY
For the Petitioners : -M/s V.P. Singh, Sr. Advocate,
Ashok Singha & Rashmi Kumar
For the State :-J.C. to S.C.I
02/14.05.2010
: Heard the parties.
According to the petitioners Government of India started a new Scheme
named as “Swarnjayanti Gram Swarojgar Yojana” for distribution of food
grains to the villagers living under poverty line through Mahila Swayam
Sahayata Samuh. Accordingly, the petitioners formed Mahila Swayam
Sahayata Samuh in different villages in order to distribute the food grains to
the poor villagers and to that effect an agreement was executed in between
those Mahila Swayam Sahayata Samuh and the State Government and thereby
the State Government agreed to allot required food grains to Mahila Swayam
Sahayata Samuh for distribution of the same to the poor villagers on fixed
price.
The grievance of the petitioners is that inspite of the aforesaid facts no
food grains has yet been allotted to those Mahila Swayam Sahayata Samuh for
distribution of the same amongst the villagers living below poverty line.
In my view the grievance of the petitioners can very well be looked into
and taken care of by the Deputy Commissioner, Palamau at Daltonganj and,
accordingly, this writ petition is being disposed of by giving liberty to the
petitioners to make a representation in writing stating in details about their
grievance and claim along with the supporting documents, if any, to the
Deputy Commissioner, Palamau at Daltonganj within a period of two weeks
from today. On receipt of such representation the Deputy Commissioner,
Palamau at Daltonganj shall consider the claim and grievance of the petitioners
and take a decision in the matter within a period of six weeks pursuant to the
resolution of the State Government as well as the Scheme of the Central
Government in this regard.
This writ application stands disposed of with the aforesaid observations
and directions.
(AMARESHWAR SAHAY, J.)
Sharma/