Patna High Court – Orders
Amrita Singh vs The State Of Bihar &Amp; Ors on 25 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11974 of 2010
1. AMRITA SINGH D/O LATE RAMANAND SINGH R/O
HOLDING OWNER RANJIT SINGH, MOHALLA- ANJANPUR,
HATHSAR, P.S.- SADAR HAJIPUR, DISTT.- VAISHALI
Versus
1. THE STATE OF BIHAR THROUGH THE CHIEF SECRETARY
GOVERNMENT OF BIHAR, PATNA
2. SECRETARY, MINISTRY OF HEALTH DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA
3. JOINT DIRECTOR, HEALTH DEPARTMENT, BIHAR, PATNA
4. DISTRICT MAGISTRATE, VAISHALI
5. CIVIL SURGEON, VAISHALI
6. JYOTI SINGH W/O SRI RAJIVE KUMAR CHAUDHARY AND
D/O LATE RAMANAD SINGH AT PRESENT POSTED IN
PRIMARY HEALTH CENTRE, GORAUL, VAISHALI,
PERMANENT ADDRESS AS MOHALLA- SPEAKER CHOWK,
NAYA TOLA, MAIN POST OFFICE, P.S.- KAZIMOHAMMADPUR,
DISTT.- MUZAFFARPUR
-----------
02. 25.03.2011 Heard learned counsel for the petitioner and learned
counsel for the State.
The dispute being such, no adjudication is required
to be made in the present writ application. Let the warring
siblings fight out their dispute in civil court and get appropriate
declaration in their favour.
This Court will not decide anything with regard to
the claim of the two claimants who are petitioner and private
respondent.
The writ application is dismissed.
rkp ( Ajay Kumar Tripathi, J.)