High Court Patna High Court - Orders

Vandana vs The State Of Bihar & Ors on 24 June, 2011

Patna High Court – Orders
Vandana vs The State Of Bihar & Ors on 24 June, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.554 of 2009
                                            Vandana .
                                             Versus
                                    The State Of Bihar & Ors .
                                          -----------

3. 24.06.2011 Heard learned Counsel for the petitioner and the learned

Counsel for the State.

The writ petition was filed on 12.1.2009 questioning an order of

termination from the post of Anganwari Sevika dated 14.11.2008.

Nearly two and half years later counter affidavit is yet to be filed.

However an objection is raised on behalf of the respondents that the

petitioner has a remedy of an appeal before the Divisional

Commissioner.

Had the respondents filed a counter affidavit, the matter may

have been given a quietus today without remanding it to the competent

authority keeping in mind that two and half years have passed. That is

not possible due to laxity of the respondents in refusing to assist the

Court in timely dispensation of justice.

Learned Counsel for the petitioner submits that the CDPO

Lakhisarai did not even give copy of the original order of the District

Magistrate dated 29.10.2008 of dismissal but only communicated it to

her by the impugned order.

Learned Counsel for the State very fairly submits that if the

petitioner has not been furnished copy of the final order of dismissal she

is entitled to the same.

The Court directs that on the date that the petitioner

appears before the District Magistrate along with a copy of the present

order the latter is bound to ensure himself that the order of dismissal

dated 29.10.2008 is handed over to the petitioner within a maximum

period of 72 hours from the time of request.

If the petitioner then files an appeal before the Divisional

Commissioner within a period of 30 days from the date that copy of the

impugned order is made available to her, let the Commissioner

consider the appeal and after hearing all concerned dispose of the

matter by a reasoned and speaking order within a maximum period of

three months from the date of presentation of such memo of appeal.

The writ application stands disposed.

Snkumar/-                                          (Navin Sinha,J.)