IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14446 of 2010
PHUL KUMARI W/O SRI KAPILDEO SINGH R/O VILLAGE-
DEWDHA, P.S.BATH, DISTT-BHAGALPUR, AT PRESENT
POSTED AS 'A' GRADE STAFF NURSE, REFERRAL HOSPITAL,
SULTANGANJ, BHAGALPUR, DISTT-BHAGALPUR
Versus
1. THE STATE OF BIHAR , THROUGH THE CHIEF SECRETARY
GOVERNMENT OF BIHAR, AT PATNA
2. THE DIRECTOR-IN-CHIEF, HEALTH SERVICES, HEALTH
DEPARTMENT NEW SECRETARIAT, BAILEY ROAD,
PATNA
3. THE REGIONAL DEPUTY DIRECTOR, HEALTH
DEPARTMENT AT BHAGALPUR
4. THE CIVIL SURGEON-CUM-CHIEF MEDICAL OFFICER
BHAGALPUR
5. THE MEDICAL OFFICER (I/C) REFERRAL HOSPITAL,
SULTANGANJ, BHAGALPUR
6. THE CIVIL SURGEON-CUM -CHIEF MEDICAL OFFICER
ARARIA
-----------
02. 30.11.2010 Since the petitioner has failed to establish any breach of rule
with regard to the order of transfer effected by the Director General,
Health Services, in terms of Annexure-1, the Court is not inclined to
interfere with the order especially in the background that the petitioner
has been working on that post for many a years and it is not a case of
repeated transfer or ouster from one place to another in quick
succession.
No interference is warranted at this stage. The writ
application is dismissed.
rkp ( Ajay Kumar Tripathi, J.)