High Court Patna High Court - Orders

Nitesh Kumar Yadav vs The Director General,C.R.P.F.& on 20 July, 2011

Patna High Court – Orders
Nitesh Kumar Yadav vs The Director General,C.R.P.F.& on 20 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.5997 of 2011
                                     Nitesh Kumar Yadav
                                              Versus
                            The Director General,C.R.P.F.& Ors.
                                            -----------

05. 20.07.2011 The grievance of the petitioner is that he has been

directed to be re-examined by the Review Medical Board

consisting of the same doctor who had initially examined him

after clearing his test. Relevant pleadings are made in

paragraphs 8 and 9 of the writ petition.

Let the petitioner disclose the name of the doctor

who had initially conducted the medical test/examination and the

order or manner in which he has been referred to the same

doctor for review medical test/examination. Let such affidavit

be filed within ten days.

Counsel for the respondents states that counter

affidavit is under vetting and will be filed within two weeks.

Post this matter after three weeks as 28th zero item.

( Kishore K. Mandal )
hr