Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Gita Kumari vs The State Of Jharkhand
2025 Latest Caselaw 2277 Jhar

Citation : 2025 Latest Caselaw 2277 Jhar
Judgement Date : 11 August, 2025

Jharkhand High Court

Gita Kumari vs The State Of Jharkhand on 11 August, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
                                                       2025:JHHC:23099-DB




     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                    L.P.A. No. 208 of 2024

 Gita Kumari, wife of Mukti Nath Mahato, resident of Narkopi, P.O.-
 Dumdumi, P.S.- Topchanchi, District- Dhanbad
                                          ...    ...    Appellant
                           Versus
 1. The State of Jharkhand
 2. The Deputy Commissioner, Dhanbad
 3. The Deputy Development Commissioner, Dhanbad
 4. The District Social Welfare Officer, Dhanbad
 5. The Child Development Project Officer, Topchanchi, District-
     Dhanbad
 6. Pushpa Kumari, wife of Bhaskar Prasad, resident of Narkopi,
     P.O.- Dumdumi, P.S.- Topchanchi, District- Dhanbad
                                          ...    ...    Respondents
                                    -----
     CORAM:            HON'BLE THE CHIEF JUSTICE
               HON'BLE MR. JUSTICE RAJESH SHANKAR
 For the Appellant               :Mr. Sanjay Prasad, Advocate
 For the Resp. Nos. 1 to 5       :Mr. Rakesh Kumar Shahi, AC to SC (L&C)-I
 For the Resp. No. 6             :None

 Order No. 08                                  Dated: 11.08.2025


The present interlocutory application has been filed under

Section 5 of the Limitation Act, 1963 to condone the delay of 119

days in filing the instant Letters Patent Appeal challenging the

judgment/order dated 04.03.2024 passed by the learned Single

Judge in W.P.(S) No. 2380 of 2023.

2. No one appears on behalf of the respondent no. 6.

3. Learned counsel for the respondent nos. 1 to 5 has no

objection to the said application.

4. Having heard learned counsel for the parties and for the

reasons stated in the present interlocutory application, the delay of

119 days in filing the instant Letters Patent Appeal is condoned.

5. I.A. No. 777 of 2025 is accordingly allowed.

2025:JHHC:23099-DB

6. Aggrieved with the order dated 04.03.2024 passed by the

learned Single Judge in W.P.(S) No. 2380 of 2023, the writ

petitioner/appellant has filed the instant appeal.

7. The appellant was appointed as "Angan Bari Sahaika" at

'Angan Bari Center, Dumdumi' at Child Development Project,

Topchanchi on 10.06.2014 and was also discharging the duties of

"Angan Bari Sevika" in absence of regularly appointed "Angan Bari

Sevika". She had filed the writ petition claiming relaxation in age for

the post of "Angan Bari Sevika" solely on the ground that she had

been working as "Angan Bari Sahaika" since 10.06.2014.

8. Prescribing of qualification is a sole prerogative of the

employer and the courts are normally loath to interfere with such

qualifications unless strong grounds for assailing the same are made

out. As far as relaxation of qualification is concerned, it's again the

sole prerogative of the employer and the court siting in its writ

jurisdiction cannot relax such qualifications even in the hardest cases.

9. Here is a case where the petitioner had accepted the post of

"Angan Bari Sevika" with open eyes and merely because she was

working as "Angan Bari Sevika" in exceptional circumstances and

solely for the reason that there was no regular appointment of

"Angan Bari Sevika", that by itself cannot be exception for the

petitioner to lay claim to the said post, that too, by seeking relaxation

in age. In such circumstances, the writ court was absolutely right in

dismissing the writ petition filed by the petitioner on the ground that

her services were to be governed by the rules, regulations and the

2025:JHHC:23099-DB

norms of selection for the process of "Angan Bari Sevika" and she of

her own could not claim any age relaxation which otherwise is not

available under the rules.

10. We find no merit in this appeal and the same is accordingly

dismissed without there being parties to pay the cost.

(Tarlok Singh Chauhan, C.J.)

(Rajesh Shankar, J.)

N.A.F.R. Manish/Ritesh

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter