Patna High Court – Orders
Dukhichand Singh vs The State Of Bihar & Ors on 2 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1843 of 2010
In
(CIVIL WRIT JURISDICTION CASE 1666/2008)
1. Dukhichand Singh S/O Late Sukhdeo Singh R/O Vill.- Dura, P.O.-
Khaddi Lodipur, P.S.- Ekangarsarai (Telhara), Distt.- Nalanda
Versus
1. The State Of Bihar
2. The Secretary Cum Commissioner Health, Family Welfare Deptt.,
Govt. Of Bihar, Patna
3. The State Of Jharkhand, Ranchi Through Civil Surgeon Cum Chief
Medical (Health) Officer Chatra
4. The Secretary Cum Commissioner Finance Deptt., Jharkhand State,
Ranchi
5. The Accountant General, Bihar, Birchand Patel Marg, Patna
6. The Secretary Cum Commissioner, Finance Department, Govt. Of
Bihar, Patna
7. The Deputy Treasury Officer, Hilsa, Nalanda
----------------------------------
02. 02.08.2011 This Letters Patent Appeal has been filed against the
judgment and order dated 16.09.2010 passed by the learned
Single Judge in C.W.J.C. 1666 of 2008.
Upon hearing learned counsel for the appellant,
learned counsel for the State of Jharkhand Sri N.N. Ojha, and
learned counsel for State of Bihar Sri Bipin Kumar, we do not
find any merit in this appeal. The appeal, being devoid of merit,
is dismissed.
( Prakash Chandra Verma, J. )
Mkr. (Aditya Kumar Trivedi, J.)