IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3905 of 2010
1. USHA KUMARI W/O NAGENDRA PRASAD R/O VILL.- KARAN
BIGHA, P.O.- SHANKARDIH, P.S.- PARWALPUR, DISTT.- NALANDA
Versus
1. THE STATE OF BIHAR
2. DISTRICT MAGISTRATE, NALANDA AT BIHAR SHARIF
3. DISTRICT PROGRAMME OFFICER, NALANDA AT BIHAR SHARIF
4. SUB DIVISIONAL OFFICER, HILSA, DISTT.- NALANDA
5. CHILD DEVELOPMENT PLANNING OFFICER, PARWALPUR,
DISTT.- NALANDA
6. MOST KUMARI KIRAN SINHA D/O LATE PURSOTTAM PRASAD
R/O VILL.- PILLICH, P.O.- SHANKARDIH, P.S.- PARWALPUR,
DISTT.- NALANDA
7. BIMLA KUMARI W/O JARANDHAR PRASAD R/O VILL.-
KARANBIGHA, P.O.- SHANKARDIH, P.S.- PARWALPUR, DISTT.-
NALANDA
-----------
02. 21.09.2010 Learned counsel for the State raises a
preliminary objection with regard to the remedy
available to the petitioner before the District
Magistrate, aggrieved by denial of appointment on the
post of Anganbari Sewika vis-Ă -vis respondent no.-7.
If the petitioner prefers such application
before the District Magistrate within 30 days from
today, let the same be decided after hearing all
concerned including respondent no.-7 by a reasoned
and speaking order within a maximum period of four
months from the date of receipt/production of a copy
of this order.
The application stands disposed.
P.K. ( Navin Sinha, J.)