IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11493 of 2010
1. WASHI HAIDER S/O LATE AHMAD HUSSAIN R/O
MOHALLA- KARMA TOLA, AT+P.O.- ARRAH, DISTT.-
BHOJPUR
Versus
1. THE STATE OF BIHAR THROUGH PRINCIPAL
SECRETARY, HEALTH, NEW SECRETARIAT, PATNA
2. JOINT SECRETARY, HEALTH, GOVT. OF BIHAR,
SECRETARIAT, PATNA
3. THE DIRECTOR, INDIGENOUS MEDICINE, HEALTH
DEPTT., SECRETARIAT, PATNA
4. THE DISTRICT INDIGENOUS MEDICAL OFFICER,
ROHTAS, SASARAM
-----------
2 17/03/2011 I think the petitioner has rushed to the High
Court even before any final decision has been taken with
regard to the promotion of the petitioner. Annexure-1
only indicates that certain details and documents have
been demanded and that has set the cat amongst the
pigeons.
Counter affidavit filed on behalf of the State also
certifies that the matter is still being looked into and
enquiry is being made and no final decision has been
taken.
In view of the same, no interference is warranted
in the writ application at this stage. If any order adverse
to the interest of the petitioner is taken, then the
petitioner will have liberty to approach the competent
-2-
authority or the Court as the case may be.
This writ application stands disposed of with the
observation aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)