IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2808 of 2011
Sunita Kumari, W/O Anandi kumar Singh, resident of village-
Mai, P.S. Hilsa, District- Nalanda at present posted as A.N.M.,
Primary Health Centre, Sadar Block, Ara.................
Petitioner
Versus
1.The State Of Bihar, through the Principal Secretary, Department
of Health, Government of Bihar, Patna.
2. The Civil Surgeon, Bhojpur.
3. The Chief Medical Officer, Bhojpur
4. The Incharge Medical Sadar Block, Ara, Bhojpur.
5. The Incharge Medical Officer, Shahpur, Bhojpur
6. Nodal Officer, Sadar Hospital, Ara.
........................ Respondents.
-------------
For the petitioner: Mr.Anil Kumar No.1, Advocate
For the State: Mr. S.K. Saraf, A.C. to S.C.16
———–
2. 20.9.2011 The grievance of the petitioner is that her salary for
various periods from August, 2008 to February, 2009, Protsahan
Rashi prior to September, 2008 and October, 2008 to May,2009,
deputation allowances as well as house rent from 3.6.2009,
transfer allowance, salary for January, 2010 and salary of
30.9.2006, etc. have not yet been paid to the petitioner, despite
the representations filed on her behalf several times before the
authorities.
In the aforesaid circumstances, the writ application is
disposed of with a direction to the petitioner to file a fresh
representation before the Civil Surgeon-cum-Chief Medical
Officer, Ara (Bhojpur) within two weeks from today along with
2
a copy of this order and the Civil Surgeon shall dispose of the
same within a further period of two months from the date of its
receipt and in case any part of the claims of the petitioner is
rejected, the same must be done by passing a speaking order and
whatever claims are found due and admissible to the petitioner,
the same should also be paid to her within a further period of
two months thereafter.
VPS ( Ramesh Kumar Datta, J. )