Patna High Court – Orders
Dr.Kuldip Narain Das @ Kuldip vs The State Of Bihar & Ors on 3 August, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.10401 of 2008
Dr.Kuldip Narain Das @ Kuldip Narain Das, S/O
Late Subansh Lal Das, resident of Thana Chowk,
Madhepura, P.S. Madhepura, District- Madhepura.
........... Petitioner
Versus
1.The State Of Bihar
2.The Secretary, Department of Health,
Education & Family Welfare, Bihar, Patna
3.The Joint Secretary, Department of Health,
Education & Family Welfare, Bihar, Patna,
office at Secretariat, Bailey Road, Patna
4.The Director, Department of Health,
Education & Family Welfare, Bihar, Patna,
office at Secretariat, Bailey Road, Patna
5.The State Leprosy Officer, Bihar, Patna,
Office at Secretariat, Bailey Road, Patna
6.The Departmental Enquiry Commissioner,
Department of Health, office at Secretariat,
Bailey Road, Patna.
............... Respondents
----------------------------------
2. 03/08/2011 Learned counsel for the respondents
files counter affidavit and states that the
writ application has become infructuous as
the order initiating departmental proceeding
against the petitioner has been revoked.
Learned counsel for the petitioner does
not deny this fact.
In the circumstances, this writ
application is disposed of as infructuous.
Pradeep/ ( J. N. Singh,J.)