IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No. 16202 of 2011
Taramuni Devi W/O Rajendra Chaudhary Resident Of Village-
Manjhauli, P.O.-Siaryan, P.S.-Sanjhauli, District-Rohtas.
.................... Petitioner
Versus
1. The State Of Bihar Through The Chief Secretary, Bihar, Patna.
2. The District Magistrate, Rohtas At Sasaram.
3. The District Programme Officer, Rohtas At Sasaram.
4. The District Development Commissioner, Rohtas At Sasaram.
5. The Deputy Collector, Incharge, District Legal Cell, Rohtas At
Sasaram.
6. The Child Development Project Officer, Sanjhauli, District-Rohtas.
7. The Mukhiya, Gram Panchayat, Manjhauli, P.S.-Sanjhauli, District-
Rohtas.
8. Smt. Chandrawati Devi W/O Sri Ram Pravesh Singh Resident Of
Village-Manjhauli, P.S.-Sanjhuli, District-Rohtas.
................ Respondents
----------------------------------
02. 14.11.2011 According to the petitioner, she was selected on the
post of Anganwari Sevika in terms of Annexure- 1, dated
05.05.2010. She went for training thereafter and started
working in that capacity till by virtue of the order passed by
the CDPO, Sanjhauli, District – Rohtas (Respondent No. 6),
she was ordered to be removed from the post of Anganwari
Sevika.
Petitioner approached the District Programme
Officer with her grievance on the ground that there was no
show-cause, no opportunity of hearing or any ground
furnished to her before the order of removal came to be
passed. Petitioner is totally in the dark as to the reason for
her removal.
This Writ is disposed of with a direction on the
District Magistrate, Rohtas, (Respondent No. 2) that in case
2
the petitioner files a proper application in this regard before
him within four weeks, he will hear the parties concerned,
including the present petitioner on the issue and pass an
appropriate order with regard to the order of removal
passed by the CDPO.
It goes without saying that if the removal order has
been passed without giving an opportunity of hearing to the
petitioner, as has been alleged in the present Writ
Application, a duty is cast upon him to set aside the order
of removal. Decision in this regard is warranted preferably
within a period of three months from the date of production
of a copy of this Order.
(Ajay Kumar Tripathi, J.)
SKM