IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8946 of 2010
1. RAM NANDAN PRASAD RAY S/O RAM AWATAR PRASAD
R/O VILL.- MURGAON, P.O.- IRPI, P.S. BELAGANJ, DISTT.-
GAYA
2. DHRUB NARAYAN PRASAD S/O SRI BIRA PRASAD R/O
VILL.- THEKAHA LAXMAN TOLA, P.O. THEKAHA BAZAR,
DISTT.- EAST CHAMPARAN
3. PREM CHAND SINGH S/O SRI MOSAFIR SINGH R/O VILL.-
KANDADIH, P.O.- GHOSIA KALA, DISTT.- ROHTAS
4. MADAN PRASAD S/O LATE PARSAN MAHTO R/O MOHALLA
BELBANAWA, WARD NO. 22, P.S. TOWN, P.O. MOTIHARI,
DISTRICT EAST CHAMPARAN
5. JOGENDRA PRASAD S/O JAGDISH PRASAD R/O MOHALLA
BELISARAI, P.O. MOTIHARI, DISTT.- EAST CHAMPARAN
6. UMESH PANDIT S/O RAMESHWAR PANDIT R/O VILL.-
MADHOPUR DIH, P.O.- MADHOPUR, P.S. CHANDI, DISTT.-
NALANDA
7. NAWAL THAKUR S/O BISHU THAKUR R/O MURWI BIGAHA,
P.O. DIHARA, DISTT.- AURANGABAD
Versus
1. THE STATE OF BIHAR
2. PRINCIPAL SECRETARY, HEALTH AND FAMILY WELFARE
DEPARTMENT, GOVT. OF BIHAR, DISTT.- PATNA
3. DIRECTOR HEALTH SERVICES GOVT. OF BIHAR, PATNA
4. DIRECTOR T.B.D.C. AGAM KUAN, PATNA
-----------
02. 9.2.2011 After some arguments learned counsel for the petitioners
submits that the petitioners are willing to move the concerned authority
i.e. Director-in-Chief, Health Services, Government of Bihar, with their
claim for appointment in the background that so-called juniors from the
panel or recommended by the BPSC for the post of BCG Technician
have been appointed whereas their case has been ignored.
In case the petitioners move the authorities they will take
cognizance of their application, hear them if necessary and pass a
speaking order on their claim within a reasonable time preferably within
a period of four months from the date of production / communication of
this order. In this regard attention of the authorities may also be drawn
2
to the order dated 22.3.2004 contained in Annexure-5 to the writ
application passed in CWJC No.11461 of 2003.
The writ application is disposed of with above direction.
rkp ( Ajay Kumar Tripathi, J.)