High Court Patna High Court - Orders

Phul Kumari vs The State Of Bihar &Amp; Ors on 30 November, 2010

Patna High Court – Orders
Phul Kumari vs The State Of Bihar &Amp; Ors on 30 November, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.14446 of 2010
                   PHUL KUMARI W/O SRI KAPILDEO SINGH R/O VILLAGE-
                   DEWDHA, P.S.BATH, DISTT-BHAGALPUR, AT PRESENT
                   POSTED AS 'A' GRADE STAFF NURSE, REFERRAL HOSPITAL,
                   SULTANGANJ, BHAGALPUR, DISTT-BHAGALPUR
                                             Versus
                   1. THE STATE OF BIHAR , THROUGH THE CHIEF SECRETARY
                       GOVERNMENT OF BIHAR, AT PATNA
                   2. THE DIRECTOR-IN-CHIEF, HEALTH SERVICES, HEALTH
                       DEPARTMENT      NEW SECRETARIAT, BAILEY ROAD,
                       PATNA
                   3.   THE   REGIONAL      DEPUTY      DIRECTOR, HEALTH
                       DEPARTMENT AT BHAGALPUR
                   4. THE CIVIL SURGEON-CUM-CHIEF MEDICAL OFFICER
                       BHAGALPUR
                   5. THE MEDICAL OFFICER (I/C) REFERRAL HOSPITAL,
                       SULTANGANJ, BHAGALPUR
                   6. THE CIVIL SURGEON-CUM -CHIEF MEDICAL OFFICER
                       ARARIA
                                         -----------

02. 30.11.2010 Since the petitioner has failed to establish any breach of rule

with regard to the order of transfer effected by the Director General,

Health Services, in terms of Annexure-1, the Court is not inclined to

interfere with the order especially in the background that the petitioner

has been working on that post for many a years and it is not a case of

repeated transfer or ouster from one place to another in quick

succession.

No interference is warranted at this stage. The writ

application is dismissed.

rkp                                            ( Ajay Kumar Tripathi, J.)