IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13360 of 2011
Indra Kumar Choudhary @ Indra Kumar Chou.
Versus
The State of Bihar & Ors
-----------
3. 18.10.2011 By the previous order dated 13.9.2011 this Court had
directed the Incharge Medical Officer, Primary Health
Centre, Keoti to personally swear the counter affidavit
indicating the reasons for not making the payment to the
petitioner for a period of more than 15 months despite
specific allotment in his name.
In the counter affidavit filed, no such reasons are
mentioned and it is informed that the present Incharge
Medical Officer has joined on 4.10.2011 in the place of the
earlier Incharge Medical Officer Dr.D.K.Jha.
In the said circumstances, the then Incharge Medical
Officer Dr.D.K.Jha is obliged to file a counter affidavit
indicating the reasons as directed earlier. Let the same be
done positively by 4th November, 2011.
Put up among top five cases on 4th November, 2011.
(Ramesh Kumar Datta,J.)
Spal/