Citation : 2023 Latest Caselaw 3455 Patna
Judgement Date : 2 August, 2023
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.18017 of 2014
======================================================
Sangeeta Sinha wife of Ramesh Kumar Singh, resident of Bathna Ward no. 5 Misraulia, Police Station Areraj, District- East Champaran
... ... Petitioner/s Versus
1. The State Of Bihar and Ors Department of Social Welfare, Govt. of Bihar, Patna
2. Director, I.C.D.S., Govt. of Bihar, Patna
3. District Programme Officer, Motihari, East Champaran
4. Child Development Project Officer, Areraj, East Champaran
... ... Respondent/s ====================================================== Appearance :
For the Petitioner/s : Mr.Manoj Kumar Singh, Advocate
For the Respondent/s : Mr. Sarvesh Kr. Singh, AAG 13
: Mrs. Sunita Kumar, AC to AAG 13
====================================================== CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH ORAL JUDGMENT Date : 02-08-2023
1. The present writ petition has been filed seeking the
following relief:-
" (i) For issuance of appropriate writ, order or direction to quash the order dated 25.01.2014, issued by District Programme Officer, East Champaran, whereby and whreunder the appointment of the petitioner on the post of Anganwadi Sevika at Centre no. 75 of Areraj Pariyojana in the District of East Champaran has been cancelled in a most perfunctory and whimsical manner."
2. At this juncture, this Court would refer to a
judgment rendered by the learned Division Bench of this Court Patna High Court CWJC No.18017 of 2014 dt.02-08-2023
in the case of Babita Kumari v. The State of Bihar and others,
reported in 2016 SCC Online Pat 9434, paragraphs no. 7 and 8
whereof, are reproduced herein below:-
"7. Having considered the rival contentions, we do not find any merit in the present appeal. The charges against the appellant were very clear as would be apparent from the show cause dated 22.02.2012, which was issued in light of the findings in the enquiry report as well as the relevant documents/registers which were required to be maintained at the Centre. Reply given by the appellant, copy of which has been brought on record, does not indicate any justification and rather it has been stated that on 24.09.2011 at the time of Inspection, the children were still coming and on 07.10.2011, she herself had gone to call the children and during that time the inspection was held. It was further stated by the appellant that on 30.09.2011 she had become ill due to being drenched by rain. We find that such explanation is vague and evasive and does not inspire confidence. The spirit and object of running Anganbadi Centres cannot be overemphasized and the purpose is to ensure the welfare of children from the lowermost and deprived strata of society. Any lapse in execution of the said scheme has to be taken very seriously.
Patna High Court CWJC No.18017 of 2014 dt.02-08-2023
Closure of even one day entails the beneficiaries going without their meals, which cannot be overlooked. Thus, we do not find any infirmity in the decision of the authorities cancelling her selection as well as the procedure adopted by them prior to passing such order.
8. For the reasons aforesaid, the Letters Patent Appeal, being devoid of merit, stands dismissed."
3. It would be apt to refer to yet another judgment
rendered by the learned Division Bench of this Court in the case
of Neetu Kumari v. The State of Bihar and others, reported in
2011 (4) PLJR 20, paragraphs no. 4 and 5 whereof, are
reproduced herein below:-
"4. In our considered view, the post of Anganbari Sevika is not a post having security of tenure or protection under Article 311 of Constitution of India. Considering the very nature of engagement which provides of honorarium, we are of the view that in case the appellant still feels aggrieved, she may approach the Civil Court for damages. There is nothing at stake in such a scheme other than honorarium. For such contractual engagements the relief of reinstatement is not appropriate Patna High Court CWJC No.18017 of 2014 dt.02-08-2023
and even if there is breach of the scheme or any other principle of law, the claim should ordinarily be permitted, if found good on merits, only for damages.
5. The appeal is dismissed."
4. Considering the law laid down by the learned
Division Bench of this Court, as aforesaid, the learned counsel
for the petitioner seeks not to press the present writ petition,
however, seeks liberty on behalf of the petitioner to avail such
other alternative remedies as are otherwise available under the
law. Liberty, so sought, is granted.
5. The writ petition stands dismissed as not pressed.
(Mohit Kumar Shah, J)
rinkee/-
AFR/NAFR NAFR CAV DATE NA Uploading Date 03.08.2023 Transmission Date NA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!