IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (S) No. 3 of 2011
Dr. Kamla Sinha ..... Petitioner
Versus
The State of Jharkhand & Others ..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioner - Mr. S.K.Murtty
For the Respondents - Mr. S.C-II
-----
2/18.4.2011
In this writ petition the petitioner has prayed for a direction on the respondents
to give her the benefit of A.C.Ps. It has been submitted that the petitioner is entitled to
get the benefit of two A.C.Ps, but no order has been passed till date in spite of her
repeated requests and representation.
Learned S.C-II appearing on behalf of the respondents submitted that the
recommendation for giving the said benefit to the petitioner has been received by the
Department and only vigilance report is awaited. Learned counsel further submitted
that the vigilance report shall be obtained and the final order regarding her claim shall
be passed without further delay.
Considering the said submissions, this writ petition is disposed of directing the
Director, Department of Health, Jharkhand, Ranchi (respondent No.3) to consider the
petitioner’s claim of A.C.Ps and pass appropriate order in accordance with law within a
period of six weeks from the date of receipt / production of a copy of this order.
S.K (NARENDRA NATH TIWARI, J)