High Court Patna High Court - Orders

Ram Chandra Goswami &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 December, 2010

Patna High Court – Orders
Ram Chandra Goswami &Amp; Ors vs The State Of Bihar &Amp; Ors on 21 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
                 CWJC No.4828 of 2010
 1. RAM CHANDRA GOSWAMI S/O LATE RAM SUBHAG
 GOSWAMI R/O VILL PARAWAN, P.O.BISHUNGANJ,
 P.S.GHOSI, DISTT-JEHANABAD
 2. LALLENDRA KUMAR S/O JAMUNA YADAV R/O
 PARWAN, P.O.BISHUNGANJ, P.S.GHOSI, DISTT-
 JEHANABAD
 3. KAMLESH PRASAD S/O SRI GANESH MAHTO R/O
 VILL SIKTIYAHI, P.O.& P.S.KHWAUNA, DISTT-
 MADHUBANI
 4. PRATIBHA KUMARI W/O KAMLESH PRASAD R/O
 VILL SIKTIYAHI, P.O.& P.S.KHWAUNA, DISTT-
 MADHUBANI
 5. INDRA KUMAR MAHTO S/O YOGENDRA MAHTO R/O
 VILL BHUPATTI, P.O.KHARGABANI, P.S.BABU BARHI,
 DISTT-MADHUBANI
 6. MUKESH KUMAR GOSWAMI S/O RAJENDRA
 PRASAD GOSWAMI R/O MOH PREM ROAD,
 LAKHIBAG, P.O.& P.S.MASAURHI, DISTT-PATNA
 7. PHIRAN THAKUR S/O JAHURI THAKUR R/O VILL
 BARUAR, P.O.& P.S.BABU BARHI, DISTT-MADHUBANI
 8. SONI KUMARI D/O RAJENDRA PRASAD GOSWAMI
 R/O MOH PREM ROAD, LAKHIBAG, P.O.&
 P.S.MASAURHI, DISTT-PATNA
 9. JAY PRAKASH GOSWAMI S/O RAJENDRA PRASAD
 GOSWAMI R/O MOH PREM ROAD, LAKHIBAG, P.O.&
 P.S.MASAURHI, DISTT-PATNA
 10. SANJAY KUMAR CHOUBEY S/O VISHWA MITRA
 CHOUBEY R/O VILL & P.O.PIPRA NARAYAN, DISTT-
 SIWAN
 11. LALITA KUMARI W/O NITYANAND LAL RAI R/O
 VILL MURHADI, P.O.& P.S.BABU BARHI, DISTT-
 MADHUBANI
 12. SUDHA KUMARI D/O AMIRI LAL RAI R/O VILL
 MURHADI, P.O.& P.S.BABU BARHI, DISTT-
 MADHUBANI
 13. RAM BAHADUR SAHU S/O BISHUNDEO SAH R/O
 VILL +P.O.+P.S.BEGUSARAI
 14. SUNIL KUMAR GOSWAMI S/O LATE RAM LAKHAN
 GOSWAMI R/O VILL & P.O.SUNDARGANJ, DISTT-
 AURANGABAD
 15. RANI KUMARI D/O SHEL BHADRA DAS R/O VILL &
 P.O.BABU BARHI, MADHUBANI
               -2-




16. LAXMAN MAHTO S/O YOGENDRA MAHTO R/O
VILL BHUPATTI, P.S.BABU BARHI, DISTT-
MADHUBANI
17. MANOJ KUMAR S/O BASUDEO PRASAD R/O VILL ,
P.O.& P.S.SIWAN, DISTT-SIWAN
18. RANJIT KUMAR THAKUR S/O REWATI RAMAN
THAKUR R/O VILL BERUA, P.O.IBRAHIMPUR, DISTT-
MUZAFFARPUR
19. BABLOO KUMAR S/O NADESHWAR THAKUR R/O
VILL & P.O.BERUA, P.O.IBRAHIMPUR, DISTT-
MUZAFFARPUR
20. DINESH PRASAD YADAV S/O JAYNANDAN YADAV
R/O VILL & P.O.SIDHAP KALA, DISTT-MADHUBANI
21. ANAND PRAKASH SINGH S/O RAM NARAYAN
SINGH R/O VILL &P.O.ANCHA, DISTT-AURANGABAD
22. BHARAT GOSWAMI S/O LATE RAMCHARITAR
GOSWAMI R/O VILL & P.O.ANCHA, DISTT-
AURANGABAD
23. MANJU KUMARI D/O RAMDEO SAH R/O VILL ,
P.O.& P.S.BABU BARHI, DISTT-MADHUBANI
24. JITENDRA KUMAR S/O LATE KANT LAL MANDAL
R/O VILL & P.O. MAHADEO MATH,DISTT-MADHUBANI
25. RAJNISH KUMAR GOSWAMI S/O BHARAT
GOSWAMI R/O VILL & P.O.ANCHA, DISTT-
AURANGABAD
26. DEO KUMAR PASWAN S/O NATHUNI PASWAN R/O
VILL & P.O.MIRJAPUR, P.S.LADANIYA , DISTT-
MADHUBANI
27. BARUN KUMAR SINGH S/O LATE MUNSHI PRASAD
SINGH R/O VILL HAMUMAN NAGAR, P.O.SIKTAIYA,
DISTT-MADHUBANI
28. UPENDRA PRASAD S/O LATE RAM PREET SINGH
R/O VILL & P.O.BATHNAHA, P.S.PHULPARAS, DISTT-
MADHUBANI
29. MEENA KUMARI W/O SATRUGHAN MAHTO R/O
VILL & P.O.BHATCHAURA, P.S.BABU BARHI, DISTT-
MADHUBANI
30. NARESH MAHTO S/O GARBHU MAHTO R/O VILL &
P.O.BHATCHAURA, P.S.BABU BARHI, DISTT-
MADHUBANI
31. SAKINDRA RAI S/O RAMANAND SINGH R/O VILL &
P.O.PARSAR, P.S.BIKRAM, DISTT-SASARAM
32. ASHA DEVI W/O SUNIL KUMAR GOSWAMI R/O
VILL SUNDERGANJ, P.S.BARUN, DISTT-AURANGABAD
                                     -3-




                                        Versus
                 1. THE STATE OF BIHAR THROUGH ITS PRINCIPAL
                 SECRETRY, HEALTH , FAMILY WELFARE
                 GOVERNMENT OF BIHAR, NEW SECRETARIAT,
                 PATNA
                 2. JOINT SECRETARY, HEALTH , FAMILY WELFARE
                 GOVERNMENT OF BIHAR, NEW SECRETARIAT,
                 PATNA
                 3. THE CIVIL SURGEON-CUM-CHIEF MEDICAL
                 OFFICER MADHUBANI
                                      -----------

2 21/12/2010 Claim of these petitioners will be considered by

the respondent authorities including respondent no. 3,

Civil Surgeon-cum-Chief Medical Officer, Madhubani in

light of the policy decision as has been laid down by the

government in the background of the decisions rendered

by the Constitution Bench of the Hon’ble Supreme Court

in the case of State of Karnataka Vs. Uma Devi

reported in (2006) 4 S.C.C. ,1.

If the cases of the petitioners come within the

ambit of the said policy of the State, their cases would be

considered or else they will be informed about their

status and their right to claim the benefit of regularization

within a reasonable time frame.

This writ application is disposed of with the

direction aforesaid.

    AMIN/                         (Ajay Kumar Tripathi, J.)
 -4-