IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE NO. 6974 of 2010
==================================================
Ashok Jang Bahadur s/o late Ram Sewak Prasad, r/o Dr. C.P. Thakur
Road no.2, Shivpuri, P.S. Shastri Nagar, District - Patna ...Petitioner
Versus
1. The State Of Bihar through its Principal Secretary, Health
Department, Govt. of Bihar, Patna
2. The Health Commissioner-cum-Secretary, Govt. of Bihar, Patna
3. The Director-in-Chief, Health Services, Bihar, Patna
4. The Chief Malaria Officer, Bihar, Patna
5. The Joint Director, Health Services-cum-State Programme Officer,
Malaria, Bihar, Patna ........... Respondents
=================================================
APPEARANCE
For the Petitioner : Mr. Ashok Jang Bahadur,
Advocate (in person)
For the State : Mr. Rajesh Kumar Singh, AC to AAG II
================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
5 17/8/2010 This petition under Article 226 of the
Constitution is brought in public interest. It is the
grievance of the petitioner, a practicing lawyer in this
court, that in spite of wide spread malarial epidemic in
the State, the State Government has failed to take
appropriate measures for eradication of malaria.
Ineligible personnel are appointed while trained
personnel working on daily wages have been discharged.
The petition is contested by the State Counsel.
A counter affidavit has been filed to indicate that the
malaria eradication programme is sponsored by the
Central Government. Under the said programme
2
seasonal appointments are made. At present,
appointments of Multi Purpose Workers, Lab
Technicians, Kalazar Technical Supervisors etc., have
been made.
In view of the aforesaid statements made by
the State Counsel, no further action is required.
The petition is disposed of. Notice is
discharged.
( R. M. Doshit,CJ.)
Neyaz/ (Jyoti Saran, J.)