IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2857 of 2010
1. AKHILESHWAR PRASAD SINGH S/O LATE
MODNARAYAN SINGH R/O VILL.- JAMALPUR, P.O.
AKHTIYARPUR, P.S.- VIKRAM, DISTT.- PATNA
Versus
1. THE STATE OF BIHAR
2. THE COMMISSIONER CUM SECRETARY, DEPTT. OF
HEALTH, BIHAR, PATNA
3. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
ARWAL
4. THE DISTRICT MAGISTRATE, ARWAL
5. THE EXECUTIVE DIRECTOR, STATE HEALTH
SOCIETY, BIHAR, PARIWAR KALYAN BHAWAN,
SHEKHPURA, PATNA- 800014
6. THE ADDITIONAL EXECUIVE DIRECTOR, STATE
HEALTH SOCIETY BIHAR, PATNA- 800014
7. THE INCHARGE MEDICAL OFFICER, PRIMARY
HEALTH
-----------
2 08/12/2010 In view of letter no. 359 dated 28.08.2008 on the
basis of direction and decision taken by the State Health
Society, petitioner came to be appointed as Yoga
Instructor on payment of Rs.10,000/- per month. Claim
of the petitioner is that thereafter he worked in that
capacity. Details of the attendance register duly certified
by the Incharge Medical Officer, Primary Health Centre,
Arwal dated 15.02.2009 has been annexed as annexure-7
by the petitioner, but since payments have not been
made for the period he imparted instructions, this writ
application has been filed.
-2-
This writ application is disposed of with a
direction upon the Civil Surgeon-cum-Chief Medical
Officer, Arwal (respondent no. 3) that pursuant to his
decision contained in annexure-5, he must take steps for
payment of salary of the petitioner if there is no legal
impediment therein, within a period of three months from
the date of communication or production of a copy of
this order.
This writ application stands disposed of with the
direction aforesaid.
AMIN/ (Ajay Kumar Tripathi, J.)