IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1395 of 2007
DR.ASHOK KUMAR SINGH
Versus
STATE OF BIHAR & ORS
with
MJC No.1144 of 2010
DR. AJIT BAHADUR SINGH & ORS.
Versus
STATE OF BIHAR & ORS.
with
MJC No.1663 of 2007
DR.J.P.GUPTA
Versus
STATE OF BIHAR & ORS
-----------
19. 06.04.2011 As per direction of this Court, the Principal
Secretary, Department of Health, Family Welfare
and Medical Education, Government of Bihar, Patna
is present.
Supplementary Show-cause has been filed
to appraise the steps taken by the Health
Department in order to comply the direction of this
Court. However, it has been stated that earnest
efforts are being made in order to create Super
Specialty Department, as per the MCI Regulations
and 2008 Rules. In sum and substance, it is the
stand of the Opposite Party, Department of Health
that in order to create Super Specialty Departments,
at least six months more time is required.
Mr. Ashok Kumar Singh, Counsel, appearing
for the petitioner has submitted that for creation of
2
Super Specialty Departments, infrastructure is there,
but what is lacking is the will on the part of the
State.
For creation of Super Specialty Department,
what is required is the will and the time for it, in
view of the statement made in the Supplementary
Show-cause. It seems that the Government is willing
to create Super Specialty Department, but what is
essential that some time should be allowed to them.
Considering all these facts, let this matter be
put up for Admission on 12th of October, 2011,
retaining its position.
Supplementary Show-cause must be filed,
showing full compliance of the direction in the Writ
Application.
Personal appearance of the Principal
Secretary, Department of Health, Family Welfare
and Medical Education, Government of Bihar.
SKM (Mridula Mishra, J.)