IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.562 of 2011
DINESH PRASAD SAHA, S/O LATE LAXMI PRASAD
SAHA, R/O MASACK CHAK, 31 S.C.ROAD BHAGALPUR,
P.O.+P.S.-BHAGALPUR, DISTRICT-BHAGALPUR.
............PETITIONER.
Versus
1. THE STATE OF BIHAR THROUGH MR.AMARJEET
SINHA, THE PRINCIPAL SECRETARY, HEALTH
DEPARTMENT, PATNA.
2. MR. AMARJEET SINHA, THE PRINCIPAL
SECRETARY, HEALTH DEPARTMENT, GOVT. OF
BIHAR, VIKASH BHAWAN, PATNA.
3. MR.MADAN PRASAD, THE DEPUTY SECRETARY,
HEALTH DEPARTMENT, GOVT. OF BIHAR,
VIKASH BHAWAN, PATNA.
4. DR.ANIL CHAUDHARY, THE CIVIL SURGEON-
CUM-CHIEF MEDICAL OFFICER, SAMASTIPUR,
DISTRICT-SAMASTIPUR.
5. DR.SMT. SAROJ SINGH, THE DEPUTY
SUPERINTENDENT, SUB-DIVISONAL HOSPITAL
ROSHRA, DISTRICT-SAMASTIPUR.
6. DR.ARJUN PRASAD SINGH, THE PRINCIPAL,
JAWAHAR LAL NEHRU MEDICAL COLLEGE AND
HOSPITAL, BHAGALPUR, DISTRICT-BHAGALPUR.
7. MR.ARUN KUMAR SINHA, THE SENIOR ACCOUNT
OFFICER ACCOUNTANT GENERAL OFFICE,
BIHAR, PATNA. ............OPP. PARTIES.
-----------
3 03.11.2011 Heard learned counsel for the
petitioner, learned counsel for the State and
learned counsel for the Accountant General.
Learned counsel for the petitioner
accepts that, by treating the petitioner to
have superannuated with effect from
31.01.2010, petitioner’s entire post-retiral
benefits have been calculated and paid,
except some petty amount. However, he submits
that now the opposite parties are disputing
his date of superannuation and are taking a
2
stand that his effective date of
superannuation is 31.01.2008. In view of the
said dispute, petitioner now apprehends that
some orders may be passed adverse to the
petitioner which may cause pecuniary loss to
him.
The date of superannuation of the
petitioner was not an issue before this Court
in the writ matter and the correctness of the
same was not considered while disposing of
the same. Hence, this Court cannot pass any
order in this contempt proceeding in respect
of correctness of the date of superannuation
of the petitioner.
If the petitioner has any
apprehension with regard to that stand of the
opposite parties, he is at liberty to
challenge the same in an appropriate
proceeding in accordance with law.
The MJC application is disposed of.
Arvind/ ( J.N. Singh, J.)