Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sarita Kumari vs The State Of Bihar And Ors
2023 Latest Caselaw 417 Patna

Citation : 2023 Latest Caselaw 417 Patna
Judgement Date : 30 January, 2023

Patna High Court
Sarita Kumari vs The State Of Bihar And Ors on 30 January, 2023
         IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.19386 of 2015
     ======================================================

Sarita Kumari wife of Sri Dharmendra Kumar, resident of Village- Samay Sirpat, P.S.- Muffasil Nawada, District- Nawada.

... ... Petitioner/s Versus

1. The State Of Bihar and Ors

2. The Deputy Director, Welfare, Magadh Pramandal, Gaya.

3. The Collector, District- Nawada.

4. The Block Development Officer, Block- Nawada Sadar.

5. The C.D.P.O. Block- Nawada, District- Nawada.

6. Smt. Sunita Chaudhary Wife of Sri Pramod Chaudhary, resident of Village-

Milki, Dhiri, P.S.- Muffasil Nawada, District- Nawada.

... ... Respondent/s ====================================================== Appearance :

For the Petitioner/s : Mr. Arvind Prasad Singh, Adv. For the Respondent/s : Mr. R.R.K. Pandey, SC 29 ====================================================== CORAM: HONOURABLE MR. JUSTICE SANJEEV PRAKASH SHARMA ORAL JUDGMENT Date : 30-01-2023

1. In this writ petition grievance raised is relating to

appointment of Anganwadi Worker.

2. In C.W.J.C. No. 21963 of 2014 decided on 12.12.2022

(Reena Kumari Vs. State of Bihar & Ors.,) this Court has held that

the post of Anganwadi Worker does not fall within the purview of State

or Subordinate Services. The post of Anganwadi Worker is under a

scheme introduced by Govt. of India and respective State Govts. and

regulated by guidelines which are non-statutory and therefore not

enforceable in law. The appointment is on honorarium basis and no

statutory procedure has been laid down.

3. Of course, under the guidelines, grievance against Patna High Court CWJC No.19386 of 2015 dt.30-01-2023

appointment of Anganwadi Worker can be raised before the Collector of

concerned District with a further revision to the Commissioner.

4. Even the orders passed by the Collector or the

Commissioner would not be a subject matter of judicial review as the

power being exercised by them relating to a dispute of Anganwadi

Worker is under guidelines and they do not act as a statutory authority

while deciding such dispute. In view thereof, the writ petition would not

be maintainable even against the orders of the Collector or the

Commissioner.

5. Leaving it open to the respective writ petition to avail any

of the aforesaid remedies, if they have not so availed, the writ petition is

held to be not maintainable.

6. Accordingly, this writ petition is dismissed with the

aforesaid liberty.

7. If an appeal/revision is filed, the same shall be decided

expeditiously within a period of six months and the question of

limitation will not arise.

(Sanjeev Prakash Sharma, J) Suraj/-

AFR/NAFR CAV DATE Uploading Date Transmission Date

 
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 : MAIMS

 
 
Latestlaws Newsletter