Patna High Court – Orders
Nawal Kishore Sharma & Ors vs The State Of Bihar & Ors on 12 September, 2014
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15514 of 2014
======================================================
1. Nawal Kishore Sharma, Son of Sri Bir Bahadur Sharma, resident of Mohalla-
Rajapur Mainpura, P.O.- Mainpura, P.S.- Patliputra, District- Patna
2. Manoj Kumar, Son of Sri Bindeshwari Sharma, resident of Village- Haibaspur,
P.O.- Shihari, P.S.- Hanspura, District- Aurangabad
3. Sri Niwas, Son of Sri Chandeshwar Sharma Resident of Village- Daudnagar,
P.O.- Daud Nagar, District- Aurangabad
4. Brajesh Sharma, Son of Late Kamlesh Sharma, resident of Village- Areda, P.O.-
Gamhari, P.S.- Uphara, District- Aurangabad
5. Dilip Kumar Yadav, Son of Sri Prabhu Nath Yadav, resident of Village-
Mohammadpur, P.O.- Sarsar, District- Siwan
6. Dhirendra Kumar Singh Son of Ram Bachan Singh, resident of Mohalla- MIG
20 Dharamshila Sadan Hanuman Nagar, Kankarbagh, Patna- 20
7. Manoj Kumar Singh, Son of Nagendra Singh, resident of Village- Dumari, P.O.-
Kanaar Hariharpur, District- Chapra
8. Ashok Kumar Singh, Son of Late Salik Singh, resident of Village- Amthakhem,
P.O. - Larat Bazar Gopalganj
.... .... Petitioners
Versus
1. The State of Bihar through Principal Secretary, Health Services, Government of
Bihar, Patna
2. The Director in Chief, Health Services, Government of Bihar, Patna
3. The Chairman, Staff Selection Commission, Veterinary College, Patna
4. The Secretary, Staff Selection Commission, Veterinary College, Patna
.... .... Respondents
======================================================
Appearance :
For the Petitioners : Mr. Pankaj Kumar Pankaj, Advocate
For the Respondents : Mr. G.P. Ojha, GP 22
For the Commission : Mr. S. S. Sundaram, Advocate
======================================================
CORAM: HONOURABLE MR. JUSTICE JAYANANDAN SINGH
ORAL ORDER
2 12-09-2014 Without going into the merits of the case, petitioners are
granted liberty to file representation in respect of their grievances
before the Principal Secretary of the Department, who is directed
to consider the same and dispose it of in accordance with law as
expeditiously as possible.
(Jayanandan Singh, J)
B.T/-
U