IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9783 of 1994
1. DR.PRAYAG DUTT DWIVEDI son of late Badri
Narain Dwivedi resident of Village Deokuli, PS
Brahmpur, in the District of Buxar presently working as
District Indigenous Medical Officer, Purnea
2. Dr. Shyama Nand Rai son of late Prakash Rai resident
of Village Silhauri, PS Marhowrah, District Saran
(Chchapra) presently working as District Indigenous
Medical Officer, Dumka
3. Dr. Jai Prakash Narain Singh son of Late Aditya Narain
Singh resident of villae Kalyanbigha, PS Harnaut in the
District of Nalanda, presently working as District
Indigenous Medical Officer, Patna
4. Dr. Jagannath Tripathi son of Late Hans Narain
Tripathi, resident of village Pratappur PS Awatarnagar in
the district of Saran (Chchapra) presently working as
District Indigenous Medical Officer, Motihari
.......Petitioners
Versus
1. STATE OF BIHAR through the Commissioner-cum-
Secretary Department of Health Govt. of Bihar, New
Secretariat, Bihar, Patna
2. The Commissioner-cum-Secretary, Department of
Health, Govt. of Bihar, New Secretariat, Bihar, Patna
3. The Deputy Secretary, Health (Indigenous Medicine),
Department of Health, Govt. of Bihar, New Secretariat,
Patna
4. The Director, Indigenous Medicine Department of
Health, Govt. of Bihar, New Secretariat, Patna
5. Dr. Birendra Narain Mishra son of not known presently
posted as Asstt. Director (Ayurvedic) Branch Secretariat,
Ranchi, Department of Health Govt. of Bihar
6. Dr. Harinandan Ram son of not known Lecturer, Govt.
Ayurvedic College, Patna, also officiating on the post of
Manager, State Pharmacy of Ayurvedic & Unani
Medicine, Bihar, Kadamkuan
7. Dr. Anirudh Mishra son of not known presently
working as Superintendent, Govt. Ayurvedic College
Hospital, Kadamkuan, Patna -3 ......... Respondents
-----------
10- 17/8/2010 Heard learned counsel for the petitioners, and
Mr. Alok Kumar, learned Assistant Counsel to Govt.
Advocate no.I. Learned counsel for the petitioners
submits that the petitioners have since superannuated
2
from service which, in his submission, renders the writ
petition infructuous. In that view of the matter, as
prayed, this writ petition is dismissed as having become
infructuous.
( S K Katriar )
( Birendra Prasad Verma )
mrl