IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No. 3770 of 2011
====================================================
Kameshwar Kumar ................................................. Petitioner
Versus
The State of Bihar & Ors. ..................................... Respondent.
===================================================
APPEARANCE
For the petitioner: Mr. Ranjan Kumar Singh and
Mr. Rajesh Kumar, Advocates.
For the State: Mr. Anjani Kumar, AAG 10 and
Mr. Shailendra Kr. Singh,AC to AAG 10
===================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
And
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 28.02.2011. In this petition filed in public interest, the
petitioner seeks transfer of two doctors, namely, Dr.
Umesh Kumar Verma and his wife Dr. (Smt.) Sushma
Verma, posted at Additional Primary Health Centre,
Cherki, Bodh Gaya. The concerned doctors have not been
impleaded as party respondents.
A petition seeking transfer of a government
servant cannot lie in public interest.
Learned Advocate Mr. Ranjan Kumar Singh
appears for the petitioner. He seeks leave to convert this
petition into an appropriate proceeding seeking relief
against the concerned doctors.
Leave is granted.
2
The subject matter may be suitably altered. The
concerned doctors be impleaded as party respondents.
The petition be posted before the concerned
Bench according to the roster.
( R.M. Doshit, CJ )
( Jyoti Saran, J )
Dilip