Court No. - 29 Case :- WRIT - A No. - 40182 of 2010 Petitioner :- Dr. Santosh Kumar Singh And Others Respondent :- Union Of India And Others Petitioner Counsel :- Man Bahadur Singh,Sri Ashok Khare Respondent Counsel :- C. S. C.,A.S.G.I.(2010/1379) Hon'ble Sunil Ambwani,J.
Hon’ble Kashi Nath Pandey,J.
Prima-facie we do not find from the counter affidavit that there is
any clause for renewal. The Chief Medical Officer, Azamgarh
appears to have constituted the Committee for renewal on his own
and has sent report on 1st April, 2010 to the Mission Director,
National Rural Health Scheme. In the letter of the Chief Medical
Officer, Azamgarh dated 6th April, 2010, he has referred to some
approval to be taken from the Central Government.
For running the National Rural Health Mission, the grant is given
by the Central Government. Learned standing counsel will seek
instructions from the Mission Director, National Rural Health
Scheme, Government of U.P., Lucknow as to whether in the
National Programme there is any policy of renewal of the contract
of the ‘Ayush’ Medical Officers.
The matter relates to the renewal of the contract of service of more
than one thousand Doctors and it is absolutely necessary that we
should be provided with the policy decision of the National Rural
Health Scheme. The learned standing counsel will also bring on
record the guidelines of the National Health Programme as well as
decision if any taken by the Working Committee of the National
Rural Health Scheme for appointment of ‘Ayush’ Medical Officers.
Put up on Monday (i.e. on 02.08.2010).
Order Date :- 28.7.2010
A. Verma