IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8447 of 2011
Sunita Kumari, wife of Kamdeo Rajak, resident of village - Mahisona,
Gram Panchayat - Mahisona, P S - Lakhisarai, District - Lakhisarai
Versus
1. The State of Bihar through the Collector, Lakhisarai.
2. The Collector, Lakhisarai.
3. The District Programme Officer, Lakhisarai.
4. The District Welfare Officer, Lakhisarai.
5. The Sub Divisional Magistrate, Lakhisarai.
6. The Block Development Officer, Lakhisarai.
7. The Child Development Project Officer, Lakhisarai.
8. The Panchayat Sachiv, Gram Panchayat Mahisona, P S and District
- Lakhisarai.
-----------
02. 18.8.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
Claim of the petitioner is that she was initially
selected by the Gram Sabha on 22.8.2008 on the post of
Anganbari Sewika but appointment letter has not been issued till
date nor she has been allowed to work in that capacity. Repeated
requests to the authorities have not begotten any relief to her and
therefore, the writ application.
The matter requires to be examined and verified at
the local level. Petitioner has already filed application before the
District Magistrate, Lakhisarai on 20th January, 2011 in terms of
Annexure-7.
Since the District Magistrate also happens to be the
appellate authority in the scheme of things for such
appointment, let the matter be considered by the District
Magistrate within three months from the date of production /
communication of a copy of this order. Petitioner also has
2
freedom to file yet another application, if so advised, in case
annexure-7 is not available with the respondents since there is
no proof of filing of such an application.
Writ stands disposed of with above direction.
rkp ( Ajay Kumar Tripathi, J.)