High Court Patna High Court - Orders

Urmila Devi vs The State Of Bihar & Ors on 20 July, 2011

Patna High Court – Orders
Urmila Devi vs The State Of Bihar & Ors on 20 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.8796 of 2005
                   Urmila Devi wife of Sri Pramod Kumar
                                            ...Petitioner
                             Versus
                   1. The State Of Bihar through the Secretary, Department of
                       Welfare, Bihar, Patna
                   2. The Director, Social Welfare Department, Bihar, Patna
                   3. The District Magistrate, East Champaran, Motihari
                   4. The Deputy Development Commissioner, East Champaran,
                       Motihari
                   5. The District Programme Officer,Motihari
                   6. The Child Development Project Officer, Dhaka East
                       Champaran, at Motihari
                   7. The Block Development Officer, Dhaka, East Champaran
                   8. Sri Arun Prasad,
                   9. Malti Devi
                                              ....Respondents
                                                 -----------

04. 20.07.2011 Both sides present.

A counter affidavit has been filed which is taken on

record.

Petitioner seeks an appropriate order to quash/cancel the

selection of respondent no.9 on the post of Anganbari Sahayika at

Anganbari Centre No.156, Ward No.6 in the district of East

Champaran.

Both parties agree that under the relevant circulars of the

Government, the Collector of the district has been vested with

jurisdiction to consider any such grievance and to remedy the same.

In that view of the matter, this Court is not inclined to

entertain this writ application.

Petitioner will be at liberty to approach the Respondent-

Collector for ventilation of her grievance.

The application is disposed of with aforesaid liberty.

( Kishore K. Mandal )
hr