High Court Patna High Court - Orders

Md.Hasibur Rahman vs The State Of Bihar &Amp; Ors on 12 August, 2010

Patna High Court – Orders
Md.Hasibur Rahman vs The State Of Bihar &Amp; Ors on 12 August, 2010
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.5853 of 2003
Md. Hasibur Rahman, Son of Md. Matiur Rahman, Resident of Village
Ajhwa, Singar Mohu, P.S. Jokihat, District Purnea.
                                                 ------- Petitioner
                                Versus
1. The State of Bihar.
2. Secretary, Department of Health Bihar, Patna.
3. The Civil Surgeon, Araria.
4. Medical Officer, Incharge, Primary Health Centre, Jokihat,
   Dist. Araria.
5. The District Magistrate, Araria, District Araria.
6. The Director-in-charge, Health Services, Govt. of Bihar, Patna.
                                              --------- Respondents
                             -----------

3 12.08.2010 No one appears on behalf of the

petitioner. Counsel for the State is present.

The following prayers of the

petitioner in this writ application:-

“1A. For issuance of appropriate
writ/order or direction commanding
the respondents to compensate the
petitioner who was illegally and
wrongly put under suspension and
was made accused in a criminal
case without any fault on his part
and the petitioner has been found
innocent in both the cases i.e.
criminal case as well as in
departmental proceeding.

                          B.    For        issuance           of         appropriate
                                writ/orders                   or              direction

commanding the respondents to make
payment of the compensation as
assessed by this Hon’ble Court for
physical harassment, mental
torture, financial loss as well as
loss of dignity in the society
because the petitioner was put
2

under suspension without any fault
on his part and he was also made
an accused in criminal case. The
petitioner has been exonerated in
both the proceeding because no
charges was proved against him.”

are virtually claiming damages for the mental

agony undergone by the petitioner on account

of his suspension and/or filing of a criminal

case. For such relief, the petitioner has to

take recourse to a law of tort by filing a

civil suit before a court of appropriate

jurisdiction.

This writ application, for the

aforementioned relief is, therefore, not

maintainable and is dismissed accordingly.

Rsh                                     (Mihir Kumar Jha, J.)