Patna High Court – Orders
Gayatri Devi vs The State Of Bihar &Amp; Ors on 4 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8760 of 2010
1. GAYATRI DEVI W/O VINAYAK CHAUDHARY R/O
MOURYA NAGAR, SALEHPUR, P.O.MIRJAN HAT,
P.S.HABIPUR, DISTT-BHAGALPUR PRESENTLY POSTED
AT STAFF NURSE, SADAR HOSPITAL, CHAPRA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL
SECRETARY, DEPARTMENT OF HEALTH
GOVERNMENT OF BIHAR, NEW SECRETARIAT, PATNA
2. THE DIRECTOR IN-CHIEF HEALTH SERVICES
BIHAR, PATNA
3. THE DEPUTY DIRECTOR, HEALTH SERVICES
SARAN DIVISION, CHAPRA
4. THE SUPERINTENDENT JAWAHAR LAL NEHRU
MEDICAL COLLEGE AND HOSPITAL BHAGALPUR
5. THE CIVIL SURGEON WEST CHAMPARAN,
BETTIAH
-----------
2 04/02/2011 Since Annexure-11 was issued as far back as on
25.09.2006 and this writ application has been filed in the
year 2010, i.e. after four years of passing of the
impugned order in the background that the petitioner was
filing representations, this Court is not inclined to pass
any order in favour of the petitioner. It has been held by
this Court that repeated filing of representation is no
ground to entertain a writ application at a belated stage.
This writ application is dismissed.
AMIN/ (Ajay Kumar Tripathi, J.)