IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3568 of 2010
1. RAMAVATAR PASWAN S/O SHRI BASUDEO PASWAN
R/O VILL.- BIRDIMA, P.O. BIRDIMA BAZAR, P.S.
BARURAJ, DISTT.- MUZAFFARPUR
2. RAMESH KUMAR SAHAY S/O SHRI DEOKI NANDAN
SAHAY R/O VILLAGE/MOHALLA- ANANDPURI
BIBIGANJ (WARD NO.7), P.S. SADAR, DISTT.-
MUZAFFARPUR
3. MADHUSUDAN PRASAD SRIVASTAVA S/O SHRI
MANORANJAN PRASAD SRIVASTAVA R/O VILL.-
DHARPHARI, P.O. DHARPHARI, P.S. DEVARIYA KOTHI,
DISTT.- MUZAFFARPUR
4. RAMESHWAR DAS S/O SHRI KISHUNDEO DAS R/O
VILL.- RASULPUR JUMEDA, P.O. + P.S. MOTIPUR,
DISTT.- MUZAFFARPUR
5. CHANDRA SHEKHAR PRASAD S/O LATE
RAMCHANDRA PRASAD R/O VILLAGE/MOHALLA-
MOFATLAL GALLI MOTIJHEEL, P.S. NAGAR, DISTT.-
MUZAFFARPUR
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY HEALTH & FAMILY
WELFARE DEPARTMENT, GOVT. OF BIHAR, NEW
SECRETARIAT, PATNA
3. THE ADDITIONAL COMMISSIONER HEALTH &
FAMILY WELFARE DEPARTMENT, GOVT. OF BIHAR,
NEW SECRETARIAT, PATNA
4. THE DIRECTOR IN CHIEF HEALTH SERVICES,
GOVT. OF BIHAR, NEW SECRETARIAT, PATNA
5. THE CHIEF MALARIA OFFICE BIHAR SWASTHYA
BHAWAN, SULTANGANJ, PATNA
-----------
3 14/12/2010 Petitioners are the persons who were terminated
for being illegally appointed.
An enquiry committee set up way back in the
year 2003 has not rendered its opinion. Petitioners do
accept the position that no report has been submitted as
-2-
yet. Therefore, their fate is not being decided.
If that is the position, then the petitioners have to
wait for the outcome of the enquiry report but the
enquiry committee will be also well advised to expedite
the matter because it is an old matter which is being
dragged on for many a years.
This writ application is disposed of with the
above observation.
AMIN/ (Ajay Kumar Tripathi, J.)