IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3190 of 2010
PRABHU NATH SINGH S/O SRI YAMUNA SINGH R/O VILL.-
GARIMAPUR, P.O. RAMPUR, DISTT.- SARAN
Versus
1. THE STATE OF BIHAR THROUGH THE COMMISSIONER CUM
SECRETARY, HEALTH DEPTT., BIHAR, PATNA
2. THE SECRETARY PERSONNEL AND ADMINISTRATIVE
REFORMS DEPTT., BIHAR, PATNA
3. DIRECTOR HEALTH DEPARTMENT, BIHAR, PATNA
-----------
02. 09.12.2010 Even according to the petitioner and the pleadings made in
the writ application, petitioner was terminated way back in the year
1991 and he has filed the present writ application now seeking
regularization of service. The Court fails to understand the basis for
seeking such a relief. The two factual positions are contradictory and
cannot be reconciled. No relief can be granted to the petitioner in the
above stated background.
The writ application is dismissed.
rkp ( Ajay Kumar Tripathi, J.)