High Court Patna High Court - Orders

Central Health Visitor,C.V.H ( vs Union Of India &Amp; Ors on 22 September, 2010

Patna High Court – Orders
Central Health Visitor,C.V.H ( vs Union Of India &Amp; Ors on 22 September, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      MJC No.1397 of 2007
            CENTRAL HEALTH VISITOR, C.H.V (FORMERLY KNOWN AS KHOJI
DAL) MORBA BLOCK HEALTH GUIDE ASSOCIATION THROUGH ITS SECRETARY
RAM BIHARI SINGH SON OF LATE UDGAR SING, RESIDENT OF VILLAGE KESHO
NARAYANPUR, P.S. TAJPUR, DISTRICT SAMASTIPUR                ......PETITIONER
                                              Versus
              1. UNION OF INDIA THROUGH THE HOME SECRETARY, NEW DELHI
              2. THE MINISTRY OF HEALTH, UNION OF INDIA THROUGH THE
                 HOME SECRETARY, NEW DELHI
              3. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY, BIHAR
                 PATNA
              4. MR. BHANU PRATAP SHARMA, THE MINISTRY OF HEALTH AND
                 FAMILY WELFARE, GOVT. OF BIHAR, PATNA THROUGH ITS
                 SECRETARY
              5. MR. S. N. SINGH, DIRECTOR IN CHIEF, HEALTH SERVICES, BIHAR,
                 PATNA
              6. BHAIRAV PRASAD SON OF NOT NAMED, CIVIL SURGEON,
                 SAMASTIPUR
              7. DR. SATISH PRASAD SINHA SON OF NOT NAMED, INCHARGE
                 MEDICAL OFFICER, MORBA BLOCK DISTRICT SAMASTIPUR
                                                          ...OPPOSITE PARTIES
                                            -----------

7 22-09-2010 Heard the parties.

The Director-in-Chief, Health Services, Bihar

is present.

From paragraph 6 of the supplementary show

cause filed on behalf of Opposite Party no.5, it transpires

that the requisite fund amounting to Rs. 6, 26,300/- has

been sent to the Civil Surgeon, Samastipur vide cheque

dated 15-9-2010 for payment of arrears to Central Health

Visitors, that is, members of the petitioner- Association.

On behalf of Director-in-Chief and the State

the court has been assured that Civil Surgeon,

Samastipur shall make payment to the concerned persons
2

within four weeks from today. However, a prayer has

been made on behalf of the State that genuine members

of the petitioner- Association should contact the office of

Civil Surgeon, Samastipur with requisite papers at the

earliest, preferably, within two weeks from today.

In view of aforesaid fair stand of the State and

opposite parties, this contempt application is finally

disposed of with a direction that the members of

petitioner- Association should contact the office of Civil

Surgeon, Samastipur with requisite papers within two

weeks from today and the Civil Surgeon shall ensure that

admitted dues of such members of the petitioner-

Association should be paid within four weeks from

today.

(Shiva Kirti Singh, J.)
BKS/-