IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.52 of 2010
1. DR. VEENA PANDEY W/O MR. ARUN KUMAR PANDEY R/O
MOHALLA- PATLIPUTRA COLONY, HOUSE NO. 4, P.S.-
PATLIPUTRA, DISTT.- PATNA
Versus
1. THE STATE OF BIHAR THROUGH SRI ANUP MUKHARJI, THE
CHIEF SECRETARY GOVERNMENT OF BIHAR, PATNA
2. SRI C.K. MISHRA, THE SECRETARY HEALTH DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA
3. SRI RAVI PARAMAR, THE SPECIAL SECRETARY HEALTH
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
4. SRI RAM CHANDRA PASWAN, THE JOINT SECRETARY HEALTH
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
5. SRI PRAVIN KUMAR, THE DEPUTY SECRETARY HEALTH
DEPARTMENT, GOVERNMENT OF BIHAR, PATNA
6. SRI S.P. SINGH, THE DIRECTOR CHIEF HEALTH DEPARTMENT,
GOVERNMENT OF BIHAR, PATNA
-----------
02. 19.01.2011 Heard learned counsel for the petitioner and
for the opposite parties.
Learned counsel for the petitioner fairly
concedes that the departmental proceedings have been
concluded and final orders have been passed. He
however submits that the period in between 5.7.1995
and 25.9.1995, as also 1.11.1995 to 31.1.1996 all
related to claim for regularization of leave and which
was not the subject matter in either of the two
departmental proceedings and still in the garb of the
order of the Writ Court, the respondents have refused
to deal with that period and take any final decision.
The petitioner is due for superannuation on
31.1.2011.
If what the petitioner contends is correct, in
2
all fairness the respondents were themselves required
to deal with this aspect of the matter, if the question
had been raised by the petitioner before them earlier.
The petitioner is stated to have represented
to this effect on 7.9.2010.
Let the opposite parties consider the
representation of the petitioner dated 7.9.2010 and
pay the legitimate dues, if any, for the aforesaid period
within a maximum period of four weeks from the date
of receipt/production of a copy of this order.
The application stands disposed.
P.K. ( Navin Sinha, J.)