IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5462 of 2005
DR.DHIRENDRA KUMAR SINGH
Versus
THE STATE OF BIHAR & ORS
5 7.2.2011
Counsel for the petitioner is permitted to add the
Principal Secretary, Human Resource Development Department,
Bihar, Patna as a party respondent in this case.
The petitioner is claiming medical expenses which he
incurred because he was required to undergo heart surgery. The
petitioner was referred to AIIMS, New Delhi from IGIMS, Patna
for the said treatment.
A stand has been taken on behalf of the University that
the petitioner is not a Government servant. Counsel for the State
has filed a counter affidavit on behalf of the Director, Health
Services stating therein that the Human Resource Development
Department is the concerned department which has to take
decision in the matter.
I am postponing this matter in order to enable the
Principal Secretary, Human Resource Development Department,
Bihar to take a decision and to communicate it tothis court within
a period of six weeks keeping in view the executive circular /
instructions issued in this regard vide State Government’s
resolution no. A/C-4617-718, dated 4.9.1985.
List this case after six weeks under the heading “for
orders”.
haque ( Sheema Ali Khan, J.)