High Court Patna High Court - Orders

Ramjee Roy vs The State Of Bihar &Amp; Ors on 9 December, 2010

Patna High Court – Orders
Ramjee Roy vs The State Of Bihar &Amp; Ors on 9 December, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC NO.11734 OF 2004
RAMJEE ROY, SON OF SHRI CHETAN RAI, RESIDENT OF VILLAGE GORIA
DERA (BHAWAN PURA), POLICE STATION PHULWARISHARIF, DISTRICT
PATNA. AT PRESENT, POSTED AS SOCIAL HEALTH WORKER, NALANDA
MEDICAL COLLEGE HOSPITAL, PATNA ...............................PETITIONER
                             VERSUS
  1. THE STATE OF BIHAR
  2. THE DIRECTOR, HEALTH DEPARTMENT, SECRETARIAT, PATNA
  3. THE SUPERINTENDENT, NALANDA MEDICAL COLLEGE HOSPITAL,
     PATNA
  4. THE DISTRICT MAGISTRATE, PATNA
  5. THE ADDITIONAL DISTRICT MAGISTRATE, PATNA
  ..........................................................................................RESPONDENTS
                              *********

3 09/12/2010 The petitioner was appointed on daily wages in

the Nalanda Medical College Hospital on the post of IVth

Grade Peon. By order dated 31.01.1994, the then

Superintendent of the Medical College regularized the

service of the petitioner, however, the services of the

petitioner were not confirmed.

Counsel for the petitioner bases his claim on

Annexure-6, which is the order passed by this Court in

the case of Sanjay Prasad Yadav vs. The State of Bihar &

Others vide CWJC No. 8052 of 2003, which was disposed

of on 22.09.2003 with an observation that the petitioner

Sanjay Prasad Yadav may move before the concerned

authority for his regularization.

In view of the well settled law in the case of

State of Karnataka vs. Uma Devi, I do not think that this

Court can grant any relief to the petitioner.
2

This writ application is accordingly dismissed.

Anand                             ( Sheema Ali Khan, J. )