High Court Patna High Court - Orders

Dr.Dhirendra Kumar Singh vs The State Of Bihar &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Dr.Dhirendra Kumar Singh vs The State Of Bihar &Amp; Ors on 7 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.5462 of 2005
                         DR.DHIRENDRA KUMAR SINGH
                                      Versus
                          THE STATE OF BIHAR & ORS

5   7.2.2011

Counsel for the petitioner is permitted to add the

Principal Secretary, Human Resource Development Department,

Bihar, Patna as a party respondent in this case.

The petitioner is claiming medical expenses which he

incurred because he was required to undergo heart surgery. The

petitioner was referred to AIIMS, New Delhi from IGIMS, Patna

for the said treatment.

A stand has been taken on behalf of the University that

the petitioner is not a Government servant. Counsel for the State

has filed a counter affidavit on behalf of the Director, Health

Services stating therein that the Human Resource Development

Department is the concerned department which has to take

decision in the matter.

I am postponing this matter in order to enable the

Principal Secretary, Human Resource Development Department,

Bihar to take a decision and to communicate it tothis court within

a period of six weeks keeping in view the executive circular /

instructions issued in this regard vide State Government’s

resolution no. A/C-4617-718, dated 4.9.1985.

List this case after six weeks under the heading “for

orders”.

     haque                                            ( Sheema Ali Khan, J.)