IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.14780 of 2010
1. DR. AJAY KISHORE RAVI S/O LATE RAM RATAN RAM R/O
VILL./MOH.- ASHIYANA NAGAR (RAJA BAZAR), P.S.-
SHASTRINAGAR, DISTT.- PATNA------------------PETITIONER
Versus
1. THE STATE OF BIHAR
2. THE DIRECTOR HEALTH DEPARTMENT, NEW SECRETARIAT, BAILEY
ROAD, PATNA, GOVT. OF BIHAR, PATNA
3. THE DEPUTY SECRETARY HEALTH DEPARTMENT, NEW
SECRETARIAT, GOVT. OF BIHAR
4. THE JOINT SECRETARY HEALTH DEPARTMENT, GOVT. OF BIHAR,
PATNA
5. DR. ARUN KUMAR THAKUR THE DEPUTY PRINCIPAL OF THE
NALANDA MEDICAL COLLEGE AND HOSPITAL (N.M.C.H.), PATNA-2---
-----------------------------RESPONDENTS
-----------
2 26.4.2011 Learned counsel for the petitioner is permitted to
add Principal Secretary, Health Department, Govt. of Bihar as a
party respondent.
Having heard learned counsel for the petitioner
and learned counsel for the State the issue can best be resolved or
grievance of the petitioner can best be looked into by the Principal
Secretary, Health Department, Government of Bihar. Issue is
regarding his place of posting looking at his seniority and policy
of merit-cum-choice which the Government had notified earlier.
Let the petitioner file a detail representation before
the Principal Secretary, Health Department, Government of Bihar
who shall look into the matter and render his opinion on the issue
within a period of three months from the date of filing of
representation along a copy of this order.
This writ application is disposed of with the above
direction.
RPS (Ajay Kumar Tripathi,J.)