IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2812 of 2010
1. ARYA KUMAR VERMA S/O LATE CHANDRAMANI SINGH R/O
VILL- TILOUTHU, P.S- TILOUTHU, DISTT- ROHTAS
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETRY
GOVT. OF BIHAR, PATNA
2. THE DIRECTOR, CUM CHIEF HEALTH SERVICES, BIHAR,
PATNA
3. THE JOINT SECRETARY, HEALTH DEPARTMENT, BIHAR,
PATNA
4. THE DIVISIONAL COMMISSIONER, MAGADH DIVISION,
GAYA
5. THE DISTRICT MAGISTRATE, AURANGABAD
6. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
NAWADA
7. THE CIVL SURGEON CUM CHIEF MEDICAL OFFICER,
AURANGABAD
-----------
2 9.12.2010 Heard learned counsel for the parties.
This writ application is dismissed on the solitary
ground that the matter of this kind has already been decided by the
various decisions, last of them a Division Bench decision in the
case of State of Bihar & others vrs. Sohan Roy along with
analogous cases reported in 2010(2) PLJR 397. If the petitioner
comes within the ambit of the Division Bench decision he may
seek his remedy within the parameter of the said decision or else
he will have to reconcile to his fate.
This writ application is disposed of with the above
observation.
RPS (Ajay Kumar Tripathi,J.)