Wednesday, 20, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Sunita Devi vs The State Of Bihar And Ors
2024 Latest Caselaw 566 Patna

Citation : 2024 Latest Caselaw 566 Patna
Judgement Date : 23 January, 2024

Patna High Court

Sunita Devi vs The State Of Bihar And Ors on 23 January, 2024

Author: Anshuman

Bench: Anshuman

         IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.5271 of 2018
     ======================================================
     Sunita Devi Wife of Raju Singh, Resident of Village- Kodarwa, P.S. Buxar,
     District- Buxar.

                                                                  ... ... Petitioner/s
                                       Versus
1.   The State Of Bihar
2.   The District Magistrate, Buxar.
3.   The District Programme Officer, Buxar.
4.   The Mukhiya Gram Panchayat Karhangi, District- Buxar.
5.   The Panchayat Secretary, Gram Panchayat Karhansi, District- Buxar.
6.   Reena Devi, Wife of Parmod Rai, Resident of Village- Kodarwa, Panchayat-
     Karhansi, P.S.- Buxar, District- Buxar.

                                               ... ... Respondent/s
     ======================================================
     Appearance :
     For the Petitioner/s   :      Mr.Ajay Kumar Jain, Advocate
     For the Respondent/s   :      Mr.Md.Raisul Haque -SC10
     ======================================================
     CORAM: HONOURABLE MR. JUSTICE DR. ANSHUMAN
     ORAL JUDGMENT
      Date : 23-01-2024

                       Heard learned counsel for the petitioner and

      learned counsel for the State.

                       2. The present writ petition has been filed for

      quashing of the order dated 27.08.2015 passed in Case No.

      12/14 by the District Programme Officer, Buxar as well as order

      dated 15.06.2017 passed by the District Magistrate, Buxar in

      Anganwari Appeal vide Case No. 204/2015.

                       3. Learned counsel for the State submits that the

      present writ petition is not maintainable in view of the

      consistent finding of the Hon'ble Supreme Court as well as the
 Patna High Court CWJC No.5271 of 2018 dt.23-01-2024
                                           2/7




         Hon'ble Patna High Court that the post of Anganwadi Sevika is

         not a post in the government service nor this is a post under the

         State services, as such, the present petitioner may not claim

         protection under Article 311 of the Constitution of India.

                          4. After hearing the argument of both parties, it is

         necessary for this Court to refer to the recent judgement

         rendered in the case of Parvati Devi @ Parvati Singh vs. the

         State of Bihar and Ors. reported in 2024(1) BLJ 178, paragraphs

         5, 6, 7 and 8 whereof are reproduced as under:-

                                           "5. This Court would also refer to
                            a judgment rendered by the Hon'ble Apex Court,
                            reported in (2007) 11 SCC 681 (State of
                            Karnataka and others v. Ameerbi and Others),
                            wherein it has been held that the post of
                            Anganwadi workers are not statutory post and
                            they have been created in terms of the Scheme as
                            also the Anganwadi workers are not holders of
                            civil post since they do not carry on any function
                            of the State as they do not hold post under a
                            statute, their posts are not created, recruitment
                            rules ordinarily applicable to the employees of
                            the State are not applicable in their case, hence,
                            the State is not required to comply with the
                            constitutional scheme of equality, as enshrined
                            under Articles 14 and 16 of the Constitution of
                            India.
                                          6. This Court also deems it fit and
                            proper to refer to a judgment rendered by the
                            learned Division Bench of this Court in the case
                            of Babita Kumari v. The State of Bihar and
                            others, reported in 2016 SCC Online Pat 9434,
 Patna High Court CWJC No.5271 of 2018 dt.23-01-2024
                                           3/7




                            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 Anganbari Centers 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. 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, Patna High Court CWJC No.5271 of 2018 dt.23-01-2024

the Letters Patent Appeal, being devoid of merit, stands dismissed."

7. 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 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."

Similarly, this Court further refers to the judgment

rendered in the case of Urmila Kumari vs. the State of Bihar

and Ors. reported in 2024(1) BLJ 361, paragraphs 9 and 10

whereof are reproduced as under :-

"9. Another aspect of the matter is that the post of Anganbari Sevika is neither a post having security of tenure nor a civil post, hence it is sufficient that after due notice to the petitioner and hearing her, an order is passed, whereafter adequate opportunity is granted by the appellate Patna High Court CWJC No.5271 of 2018 dt.23-01-2024

authority and in case the incumbent is still aggrieved, she may approach the learned Civil Court of competent jurisdiction. In this connection, it would be apt to refer to a judgment rendered by a co-ordinate Bench of this Court in the case of Seema Kumari vs. The State of Bihar & Ors., reported in (2015) SCC Online Pat 7267, paragraphs nos. 9 to 11 whereof, are reproduced herein below:-

"9. As noted above, the Anganbari Sevika is not a government servant and has no protection under Article 311(2) of the Constitution of India so as to envisage the concept of regular departmental proceeding. The petitioner was given a notice. She was informed about the allegation against her. She had filed her show-cause reply which was considered by the District Programme officer and when the order went against her, she had also been given adequate opportunity by the appellate authority who, in fact, had himself got the matter verified by referring the matter to the Bihar Sanskrit Board.

10. In that view of the matter, this Court would not find any error in the impugned order of termination of the services of the petitioner when it is found that the petitioner had got appointment by producing a document in support of qualification which was found to be incorrect/forged.

11. Thus for the reasons indicated above, this application must fail and is, accordingly, dismissed."

10. It would also be gainful to refer to yet another judgment rendered by the learned Division Bench of this Court in the case of Neetu Kumari vs. The State of Bihar & Ors., reported Patna High Court CWJC No.5271 of 2018 dt.23-01-2024

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 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."

5. Upon going through the aforesaid judgments,

this Court fully agrees with the observations mentioned above

that the post of Anganwadi Sevika is not a post in the

Government service, and as such the private respondents cannot

claim protection under Article 311 of the Constitution of India.

The State is not required to comply with the constitutional

scheme of equality, as enshrined under Articles 14 and 16 of the

Constitution of India. This Court also agrees with this view that

the aggrieved party may approach the Civil Court for damages.

6. As such, the present writ petition stands

disposed off granting liberty to the petitioner to move before the Patna High Court CWJC No.5271 of 2018 dt.23-01-2024

appropriate forum for availing the alternative remedy.

7. With the aforesaid observation and direction,

the present petition stands disposed of.

(Dr. Anshuman, J) Ashwini/-

AFR/NAFR
CAV DATE                NA
Uploading Date          24/01/2024
Transmission Date       NA
 

 
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