IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4132 of 2006
JHULAN TIWARI & ORS
Versus
THE STATE OF BIHAR & ORS
-----------
5. 18.01.2011. The petitioners have claimed for their
absorption on Class-III and Class-IV posts since
they were working since 1996 as a Para Medical
Worker and Lab Technician under the Leprosy
Eradication Project.
Annexure-6 to the writ application
reflects that the Additional Secretary, Health,
Medical Education and Family Welfare Department,
Government of Bihar, Patna, intimated to other
health officials in the State that in pursuance
to the directions of Government of India, World
Health Organization and World Bank, the Leprosy
Eradication Project has been merged into the
Bihar Health Service cadre hence, in the first
phase the persons working in the project they
have been posted in the Sadar Hospitals,
Divisional Hospitals, Referral Hospitals,
Primary Health Centre and its additional primary
health centers and in the second phase process
of their absorptions will be done.
Learned counsel for the State seeks two
weeks time to file the supplementary counter-
2
affidavit stating in detail that what follow-up
action for absorption has been taken place in
pursuance to the letter of Additional Secretary
as contained in Annexure-6.
Put up this case on 07.03.2011 retaining
its position.
U.K. (Dinesh Kumar Singh,J.)