High Court Patna High Court - Orders

Dr.Surendra Prasad Singh vs The State Of Bihar &Amp; Ors on 8 December, 2010

Patna High Court – Orders
Dr.Surendra Prasad Singh vs The State Of Bihar &Amp; Ors on 8 December, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.3012 of 2010
                   1. DR.SURENDRA PRASAD SINGH S/O LATE BITO PRASAD SINGH
                   R/O VILL KOHIPAR,P.O.DIGHRI,P.S.SURIJGRHA ,DISTT-
                   LAKHISARAI--------------PETITIONER
                                     Versus
                  1. THE STATE OF BIHAR
                  2. SECRETARY-CUM-HEALTH DEPARTMENT OF BIHAR PATNA
                  3. DIRECTOR IN CHIEF DEPARTMENT OF HEALTH GOVT.OF
                     BIHAR,PATNA
                  4. DEPUTY SECRETARY,HEALTH DEPARTMENT OF BIHAR
                     PATNA--------------------------RESPONDENTS
                                  -----------

2 8.12.2010 Heard learned counsel petitioner and learned

counsel for the State.

Annexure-1 dated 17.9.2009 is quashed with a

direction upon the respondents State to reconsider the matter in the

light of the ratio and the decision rendered by the Division Bench

in the case of Dr. Sunil Kumar vrs. The State of Bihar & others in

LPA No. 810 of 2007 disposed of on 17.3.2008.

Petitioner would be well advised to furnish a copy

of the said decision of the Division Bench along with a copy of

this order as also fresh application for reconsideration to the

respondents. The respondents will be obliged to consider the

matter within a period of four weeks from the date of filing of the

said application.

This writ application is disposed of with the

observation/direction as above.

RPS                             (Ajay Kumar Tripathi,J.)