IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.3510 of 2010
SUNITA KUMARI
Versus
THE STATE OF BIHAR & ORS.
-----------
03. 20.04.2011 Learned counsel for the petitioner submits that
this Court had directed consideration of the case of the
petitioner dependant on the final order that may be passed
in C.W.J.C. No. 391 of 2010 with regard to the
genuineness of the certificates of the petitioner therein.
Annexure-A to the show cause confirms that certificates of
the petitioner in C.W.J.C. No. 391 of 2010 were found to be
fake by the Bihar Sanskrit Shiksha Board. He submits that
now the respondents were required to consider the case of
the petitioner for appointment in accordance with law as
Anganwari Sewika in terms of the direction of the Court.
The show cause by opposite parties 2 to 7 at
paragraphs 7 and 8 states that the Chairman of the Bihar
Sanskrit Shiksha Board had complied the order. No
specific directions were given to these opposite parties and
therefore the order stands complied.
The stand of the opposite parties is clearly in
willful defiance of the order of the Court deliberately
flouting the direction for consequential consideration of the
case of the petitioner.
Let the opposite party no.6, the District
2
Programme Officer, Banka appear in person to show cause
why charges be not framed.
List this matter at the same position on 4th of
May, 2011.
P.K ( Navin Sinha, J.)