High Court Patna High Court - Orders

Akhileshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 8 December, 2010

Patna High Court – Orders
Akhileshwar Prasad Singh vs The State Of Bihar &Amp; Ors on 8 December, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.2857 of 2010
                 1. AKHILESHWAR PRASAD SINGH S/O LATE
                 MODNARAYAN SINGH R/O VILL.- JAMALPUR, P.O.
                 AKHTIYARPUR, P.S.- VIKRAM, DISTT.- PATNA
                                         Versus
                 1. THE STATE OF BIHAR
                 2. THE COMMISSIONER CUM SECRETARY, DEPTT. OF
                 HEALTH, BIHAR, PATNA
                 3. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
                 ARWAL
                 4. THE DISTRICT MAGISTRATE, ARWAL
                 5. THE EXECUTIVE DIRECTOR, STATE HEALTH
                 SOCIETY, BIHAR, PARIWAR KALYAN BHAWAN,
                 SHEKHPURA, PATNA- 800014
                 6. THE ADDITIONAL EXECUIVE DIRECTOR, STATE
                 HEALTH SOCIETY BIHAR, PATNA- 800014
                 7. THE INCHARGE MEDICAL OFFICER, PRIMARY
                 HEALTH
                                       -----------

2 08/12/2010 In view of letter no. 359 dated 28.08.2008 on the

basis of direction and decision taken by the State Health

Society, petitioner came to be appointed as Yoga

Instructor on payment of Rs.10,000/- per month. Claim

of the petitioner is that thereafter he worked in that

capacity. Details of the attendance register duly certified

by the Incharge Medical Officer, Primary Health Centre,

Arwal dated 15.02.2009 has been annexed as annexure-7

by the petitioner, but since payments have not been

made for the period he imparted instructions, this writ

application has been filed.

-2-

This writ application is disposed of with a

direction upon the Civil Surgeon-cum-Chief Medical

Officer, Arwal (respondent no. 3) that pursuant to his

decision contained in annexure-5, he must take steps for

payment of salary of the petitioner if there is no legal

impediment therein, within a period of three months from

the date of communication or production of a copy of

this order.

This writ application stands disposed of with the

direction aforesaid.

AMIN/                   (Ajay Kumar Tripathi, J.)