IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3012 of 2010
1. DR.SURENDRA PRASAD SINGH S/O LATE BITO PRASAD SINGH
R/O VILL KOHIPAR,P.O.DIGHRI,P.S.SURIJGRHA ,DISTT-
LAKHISARAI--------------PETITIONER
Versus
1. THE STATE OF BIHAR
2. SECRETARY-CUM-HEALTH DEPARTMENT OF BIHAR PATNA
3. DIRECTOR IN CHIEF DEPARTMENT OF HEALTH GOVT.OF
BIHAR,PATNA
4. DEPUTY SECRETARY,HEALTH DEPARTMENT OF BIHAR
PATNA--------------------------RESPONDENTS
-----------
2 8.12.2010 Heard learned counsel petitioner and learned
counsel for the State.
Annexure-1 dated 17.9.2009 is quashed with a
direction upon the respondents State to reconsider the matter in the
light of the ratio and the decision rendered by the Division Bench
in the case of Dr. Sunil Kumar vrs. The State of Bihar & others in
LPA No. 810 of 2007 disposed of on 17.3.2008.
Petitioner would be well advised to furnish a copy
of the said decision of the Division Bench along with a copy of
this order as also fresh application for reconsideration to the
respondents. The respondents will be obliged to consider the
matter within a period of four weeks from the date of filing of the
said application.
This writ application is disposed of with the
observation/direction as above.
RPS (Ajay Kumar Tripathi,J.)