High Court Jharkhand High Court

Dr.Kamla Sinha vs State Of Jharkhand & Ors on 18 April, 2011

Jharkhand High Court
Dr.Kamla Sinha vs State Of Jharkhand & Ors on 18 April, 2011
                            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      W. P. (S) No. 3 of 2011
             Dr. Kamla Sinha                                  ..... Petitioner
                                             Versus
             The State of Jharkhand & Others                  ..... Respondents
                                              -----
                      CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                              -----
             For the Petitioner         - Mr. S.K.Murtty
             For the Respondents        - Mr. S.C-II
                                              -----

2/18.4.2011

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

to give her the benefit of A.C.Ps. It has been submitted that the petitioner is entitled to

get the benefit of two A.C.Ps, but no order has been passed till date in spite of her

repeated requests and representation.

Learned S.C-II appearing on behalf of the respondents submitted that the

recommendation for giving the said benefit to the petitioner has been received by the

Department and only vigilance report is awaited. Learned counsel further submitted

that the vigilance report shall be obtained and the final order regarding her claim shall

be passed without further delay.

Considering the said submissions, this writ petition is disposed of directing the

Director, Department of Health, Jharkhand, Ranchi (respondent No.3) to consider the

petitioner’s claim of A.C.Ps and pass appropriate order in accordance with law within a

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

       S.K                                                            (NARENDRA NATH TIWARI, J)