High Court Patna High Court - Orders

Irine Dass vs The State Of Bihar &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Irine Dass vs The State Of Bihar &Amp; Ors on 7 March, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.9821 of 2010
                1. IRINE DASS D/O LATE YAKUB DAS R/O SAHWASPUR, P.S.
                RASARA, DISTT.- BALIA (U.P.), AT PRESENT POSTED AS NURSE
                STAFF GRADE 'A' IN INFECTION DISCEASES HOSPITAL, AGAMKUAN,
                PATNA-7---------------------PETITIONER
                                      Versus
                1. THE STATE OF BIHAR THROUGH COMMISSIONER, HEALTH DEPTT.,
                GOVT. OF BIHAR, PATNA
                2. THE COMMISSIONER, HEALTH DEPARTMENT, GOVT. OF BIHAR,
                PATNA
                3. DIRECTOR-IN-CHIEF, HEALTH SERVICES, BIHAR, PATNA
                4. ADDITIONAL COMMISSIONER-CUM-SECRETARY TO THE GOVT. OF
                BIHAR, PATNA
                5. DIRECTOR, HEALTH SERVICES, BIHAR, PATNA
                6. ASSISTANT DIRECTOR, HEALTH SERVICES, BIHAR, PATNA
                7. DEPUTY DIRECTOR, HEALTH SERVICES, BIHAR, PATNA
                8. SPECIAL OFFICER, HEALTH SERVICES, BIHAR, PATNA
                9. RAJ BHASHA VIBHAG, BIHAR, PATNA THROUGH ITS
                COMMISSIONER, MAIN SECRETARIAT, PATNA
                10. THE SUPERINTENDENT, N.M.C.H., PATNA
                11. THE SUPERINTENDENT, I.D.HOSPITAL, AGAMKUAN, PATNA-7----
                --------------------------------------RESPONDENTS
                              -----------

2 7.3.2011 Heard learned counsel for the parties.

Since it is a limited issue which has been raised by

the petitioner that she has been at the verge of retirement and

necessary circular of the State Government does provide for grant

of exemption from passing of Hindi Noting and Drafting

Examination specially in the background that she has failed to pass

the said examination despite repeated attempts and has already

crossed the age of fifty years. This writ application was filed

because the Superintendent of I.D. Hospital, Agamkuan, Patna has

not taken any decision on the application of petitioner dated

2.9.2010.

This writ application is disposed of with a

direction upon respondent no.11 that taking into consideration that

there are provisions for exemption if an employee has failed to

pass the examination despite repeated attempts and has crossed
-2-

fifty years of age, he will consider the matter sympathetically and

necessary order be passed within three months from the date of

communication or production of a copy of this order.

This writ application is disposed of with the above

direction.

RPS                 (Ajay Kumar Tripathi,J.)