IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC NO.11734 OF 2004
RAMJEE ROY, SON OF SHRI CHETAN RAI, RESIDENT OF VILLAGE GORIA
DERA (BHAWAN PURA), POLICE STATION PHULWARISHARIF, DISTRICT
PATNA. AT PRESENT, POSTED AS SOCIAL HEALTH WORKER, NALANDA
MEDICAL COLLEGE HOSPITAL, PATNA ...............................PETITIONER
VERSUS
1. THE STATE OF BIHAR
2. THE DIRECTOR, HEALTH DEPARTMENT, SECRETARIAT, PATNA
3. THE SUPERINTENDENT, NALANDA MEDICAL COLLEGE HOSPITAL,
PATNA
4. THE DISTRICT MAGISTRATE, PATNA
5. THE ADDITIONAL DISTRICT MAGISTRATE, PATNA
..........................................................................................RESPONDENTS
*********
3 09/12/2010 The petitioner was appointed on daily wages in
the Nalanda Medical College Hospital on the post of IVth
Grade Peon. By order dated 31.01.1994, the then
Superintendent of the Medical College regularized the
service of the petitioner, however, the services of the
petitioner were not confirmed.
Counsel for the petitioner bases his claim on
Annexure-6, which is the order passed by this Court in
the case of Sanjay Prasad Yadav vs. The State of Bihar &
Others vide CWJC No. 8052 of 2003, which was disposed
of on 22.09.2003 with an observation that the petitioner
Sanjay Prasad Yadav may move before the concerned
authority for his regularization.
In view of the well settled law in the case of
State of Karnataka vs. Uma Devi, I do not think that this
Court can grant any relief to the petitioner.
2
This writ application is accordingly dismissed.
Anand ( Sheema Ali Khan, J. )