In the High Court of Jharkhand at Ranchi
W.P.(S) No.7225 of 2006
With
W.P.(S) No.7227 of 2006
Dr. Ranjit Singh and others.......Petitioners [in W.P(S) No.7225 of 2006]
Dr. B. K. Singh and others...... Petitioners [in W..(S) No.7227 of 2006]
VERSUS
State of Jharkhand and others........ Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioners: Mr. Sidharth Roy
For the State : J.C. to Sr. S.C.II
10. 17.10.11
. Heard learned counsel appearing for the petitioners and
learned counsel appearing for the State.
The petitioners have moved to this Court for a direction upon the
respondents to comply with the decision of the governing body of the RIMS,
Ranchi taken in its meeting on 23.10.2002 with regard to payment of non-
practicing allowance to the doctors employed in RIMS in view of the provision
made in the Rajendra Institute of Medical Sciences Act and Rules, 2002.
Mr. Sidharth Roy, learned counsel appearing for the petitioners submits
that earlier when the non-practicing allowance was not given to certain doctors
in spite of aforesaid decision being taken by the governing body of the RIMS,
Ranchi, they moved to this Court, vide W.P.(C) No.1630 of 2007 and this Court
disposed of that writ application directing the concerned respondents to
implement the decision which has been taken in the meeting of the governing
body of the RIMS, Ranchi, as expeditiously as possible.
Learned counsel further submits that thereupon non-practicing allowance
was paid to the petitioners of that case and the petitioners were also paid non-
practicing allowance but not in terms of the resolution of the governing body and
under this situation, the petitioners have moved to this court.
Since certain doctors of RIMS, Ranchi are being paid non-practicing
allowance in terms of the decision taken by the governing body of the RIMS,
Ranchi, these petitioners are also entitled to have non-practicing allowance.
Accordingly, both the writ applications are disposed of with a direction to
the concerned respondent to implement the decision which has been taken in
the meeting of the governing body of the RIMS, Ranchi within a period of six
weeks from the date of receipt/production of a copy of this order.
( R. R. Prasad, J.)
ND/