High Court Patna High Court - Orders

Vinay Kumar Singh ‘Vimal’ @ Vi vs The State Of Bihar & Ors on 20 July, 2011

Patna High Court – Orders
Vinay Kumar Singh ‘Vimal’ @ Vi vs The State Of Bihar & Ors on 20 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.7901 of 2008
              Vinay Kumar Singh 'Vimal' @ Vinay Kumar Vimal, son
              of Shaligram Singh @ Shaligram Prasad Singh,
              resident of village Dumra, P.S. Dumra, District-
              Purnea.                           ................ Petitioner
                              Versus
            1.The State Of Bihar through Chief Secretary, Bihar,
              Patna
            2.The Secretary-cum-Health Commissioner, Department
              of Medical Education and Family Welfare, Bihar,
              patna
            3.Director-in-Chief, Health Services, Bihar, Patna
            4.The Civil Surgeon-cum-Chief Medical Officer,
              Purnea
            5.The Civil Surgeon-cum-Chief Medical Officer,
              Singhbhum, Chaibasa, Jharkhand
            6.Registrar, Bihar Nurses Registration Council,
              Patna.                            .......... Respondents
                                  -----------

4. 20/07/2011 Re: I.A.No.8175 of 2010

This I.A. has been filed on account of

death of the petitioner on 28.10.2009, during

the pendency of this writ application. A

prayer has been made in the I.A. for

substitution of the name of the petitioner in

the cause title of the main writ application

with the names of his heirs as described in

paragraph 2 of the I.A.

There is no opposition to the I.A.

I.A. is, therefore, allowed. Let the

name of heirs of the deceased writ petitioner

be substituted in his place. Office shall

make necessary corrections in the records in

this regard.

2

In view of the fact that a Division

bench of this Court has constituted a One-Man

Committee of Justice Uday Sinha to consider

the matters of illegal appointments and claim

of regularization, this writ application is

disposed of with liberty to the petitioner to

approach the said One-Man Committee in

respect of the claims on behalf of the

deceased writ petitioner.

Pradeep/                            ( J. N. Singh,J.)