Patna High Court – Orders
Dr.Chandra Bhushan Sharma vs The State Of Bihar &Amp; Ors on 14 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.568 of 2010
1. DR.CHANDRA BHUSHAN SHARMA S/O RAM CHANESHWAR THAKUR R/O VILL MOH-MANIYARI,
P.S. MANIYARI, DISTT-MUZAFFARPUR, AT PRESENT MEDICAL SUPERINTENDENT , MANIYARI
HOSPITAL,MANIYARI, MUZAFFARPUR
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY GOVERNMENT OF BIHAR
2. THE COMMISSIONER TIRHUT DIVISION, MUZAFFARPUR
3. THE PRINICIPAL SECRETARY, DEPARTMENT OF HEALTH GOVERNMENT OF BIHAR, PATNA
4. THE DISTRICT MAGISTRATE MUZAFFARPUR
5. THE CIVIL SURGEON MUZAFFARPUR
6. THE DEPUTY DEVELOPMENT COMMISSIONER MUZAFFARPUR
7. THE UNDER SECRETARY, HEALTH DEPARTMENT GOVERNMENT OF BIHAR, PATNA
8. THE DIRECTOR IN CHIEF HEALTH BIHAR, PATNA
-----------
2/ 14/03/2011 The desire of the petitioner for takeover of
the Maniyari Hospital, Maniyari, District-
Muzaffarpur by the Government is more a matter of
policy than for the Writ Court to adjudicate under
Article-226 of the Constitution of India.
If the petitioner has represented or
proposes to represent, that is an aspect pertaining
exclusively to the executive domain of the
respondents.
The writ application stands disposed in the
aforesaid terms.
KC ( Navin Sinha, J.)