High Court Jharkhand High Court

Dr.Pratibha Kumari vs State Of Jharkhand & Ors on 8 June, 2011

Jharkhand High Court
Dr.Pratibha Kumari vs State Of Jharkhand & Ors on 8 June, 2011
                         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   W. P (S) No. 1450 of 2011
           Dr. Pratibha Kumari                                    ..... Petitioner
                                          Versus
           The State of Jharkhand & Others                        ..... Respondents
                                           -----
                     CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                           -----
           For the Petitioner                - Miss. Sweta Singh
           For the Respondents                - Mr. J.C to G.P-IV
                                           -----

3/8.6.2011

In this writ petition, the petitioner has prayed for a direction on the respondents to

accept her joining and thereafter to relieve for joining her post in the State of Bihar in

view of allocation of Bihar Cadre to her vide notification / Order No. 59(B)/2006 dated

27.3.06. It has been stated that the petitioner made several requests to the

departmental authority and has also filed representation dated 26.2.11, but till date no

order has been passed.

Counter affidavit has been filed by the State-respondents stating, inter alia, that

in view of the allocation of Bihar Cadre to the petitioner, the Health Department,

Government of Jharkhand has issued a letter to the Civil Surgeon, Dumka requesting

him to accept the joining of the petitioner vide Letter No. 333(2) dated 4.5.11. The Civil

Surgeon had earlier sought a direction from the department by his Letter No. 453 dated

4.3.09 to that effect. The respondents have been taking necessary steps to relieve the

petitioner in view of the Order No. 59(B)/06 dated 27.3.06 issued by the Ministry of

Personnel Public Grievance and Pension (Personnel and Training Department),

Government of India.

Considering the said stand taken by the respondents, this writ petition is

disposed of directing the Civil Surgeon, Dumka to act in accordance with Letter No.

333(2) dated 4.5.11, issued by the Health Department and pass order accordingly

within a period of six weeks from the date of receipt / production of a copy of this order.

     S.K                                                          (NARENDRA NATH TIWARI, J)