High Court Patna High Court - Orders

Ramji Prasad Yadav vs The State Of Bihar &Amp; Ors on 10 December, 2010

Patna High Court – Orders
Ramji Prasad Yadav vs The State Of Bihar &Amp; Ors on 10 December, 2010
 IN THE HIGH COURT OF JUDICATURE AT PATNA
                CWJC No.2979 of 2010
RAMJI PRASAD YADAV S/O SRI RAJ NARAYAN SINGH R/O
VILL DUMRIGARH,P.S.MAJHI,DISTT-CHAPRA
                         Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY
GOVERNMENT OF BIHAR, PATNA.
2. THE COMMISSIONER-CUMPRINCIPAL SECRETARY,
DEPARTMENT OF HEALTH GOVERNMENT OF BIHAR,
PATNA.
3. THE REGIONAL DEPUTY DIRECTOR, HEALTH SERVICE
MAGADH COMMISSIONERI, GAYA.
4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER
AURANGABAD.
5. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
SERVICE null HASPURA, AURANGABAD.
                          with
                 CWJC No.3034 of 2010
SATYENDRA PRASAD SINGH S/O SRI JAGGU PRASAD
SINGH     R/O    VILL    SHEKHPURA,P.S.GHOSHI,DISTT-
JAHANABAD.
                         Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY
STATE OF BIHAR, PATNA.
2. THE COMMISSIONER CUM-SECRETARY, DEPARTMENT
OF HEALTH GOVERNMENT OF BIHAR, PATNA.
3. THE REGIONAL DEPUTY DIRECTOR, DEPARTMENT OF
HEALTH, GAYA.
4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER
NAWADA.
5. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
CENTRE HISHUA, NAWADA.
                          with
                 CWJC No.3073 of 2010
SHAILENDRA KUMAR S/O SRI DWARIKA MAHATO R/O
VILL.- ISWAHAKPUR, P.S.- AKANGAR, DISTT.- NALANDA
                         Versus
1. THE STATE OF BIHAR.
2. THE SECRETARY CUM COMMISSIONER, HEALTH
SERVICE, GOVT. OF BIHAR, PATNA.
3. THE REGIONAL DEPUTY DIRECTOR, HEALTH SERVICE,
MAGADH PRAMANDAL, GAYA.
4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
GAYA.
5. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
CENTRE, FATEHPUR, GAYA.
                          with
                 CWJC No.3151 of 2010
SHAMBHU KUMAR S/O SRI SURESH PRASAD R/O VILL.-
KURMIBIGHA, P.S.- GHOSHI, DISTT.- JAHANABAD
                         Versus
                  2




1. THE STATE OF BIHAR, THROUGH CHIEF SECRETARY
GOVT. OF BIHAR, PATNA.
2. THE COMMISSIONER CUM SECRETARY DEPTT. OF
HEALTH, GOVT. OF BIHAR, PATNA.
3. THE CIVIL SURGEON, CUM CHIEF MEDICAL OFFICER null
NAWADA.
4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER null
AURANGABAD.
5. THE INCHARGE MEDICAL OFFICER PRIMARY HEALTH
CENTRE, SIRDALA, NAWADA.
                          with
                 CWJC No.3266 of 2010
1. AMBUJ KUMAR VERMA S/O SRI KAILASH PRASAD R/O
VILL.- KURMIBIGHA, P.S.- GHOSHI, DISTT.- JEHANABAD
                         Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY
GOVERNMENT OF BIHAR, PATNA.
2. THE SECRETARY CUM COMMISSIONER HEALTH
SERVICE, GOVERNMENT OF BIHAR, PATNA.
3. THE REGIONAL DEPUTY DIRECTOR HEALTH SERVICE,
MAGADH PRAMANDAL, GAYA.
4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER
JEHANABAD.
5. THE INCHARGE MEDICAL OFFICER            ADDITIONAL
PRIMARY HEALTH CENTRE, SANDU PHATEHPUR, ARWAL,
JEHANABAD.
                          with
                 CWJC No.3432 of 2010
1. SATENDRA KUMAR VERMA S/O SRI SURESH CHANDRA
SINGH R/O VILL.- MURGIA CHAK, P.S.- GHOSI, DISTT.-
JAHANABAD.
                         Versus
1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY,
STATE OF BIHAR, PATNA.
2. THE COMMISSIONER CUM SECRETARY HEALTH
SERVICE, GOVT. OF BIHAR, PATNA.
3. THE REGIONAL DEPUTY DIRECTOR, HEALTH SERVICE,
MAGADH PRAMANDAL, GAYA.
4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
JAHANABAD.
5. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
CENTRE ARWAL.
                          with
                 CWJC No.3660 of 2010
ARUN PRASAD S/O SRI RAM CHANDRA MAHATO R/O
VILL.- KURMIBIGHA, P.S.- GHOSHI, DISTT.- JAHANABAD
                         Versus
1. THE STATE OF BIHAR, THROUGH CHIEF SECRETARY,
GOVT. OF BIHAR, PATNA.
2. THE COMMISSIONER CUM SECRETARY, DEPTT. OF
HEALTH, GOVT. OF BIHAR, PATNA.
                                          3




                   3. THE REGIONAL DEPUTY DIRECTOR, HEALTH SERVICE
                   MAGADH PRAMANDAL, GAYA.
                   4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
                   JAHANABAD.
                   5. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
                   CENTRE, KURTHA, ARWAL.
                                             With
                                   C.W.J.C. No.3414 of 2010
                   PRAMOD KUMAR SINHA SON OF SRI RAGHUYNATH
                   PRASAD, RESIDENT OF VILLAGE - KURMI BIGHA, P.S.
                   GHOSI, DISTRICT - JEHANABAD.
                                           VERSUS
                   1. THE STATE OF BIHAR THROUGH CHIEF SECRETARY,
                       GOVERNMENT OF BIHAR, PATNA.
                   2. THE SECRETARY CUM COMMISSIONER, HEALTH
                       SRVICE, GOVERNMENT OF BIHAR, PATNA.
                   3. THE REGIONAL DEPUTY DIRECTOR, HEALTH SERVICE,
                       MAGADH PRAMANDAL, GAYA.
                   4. THE CIVIL SURGEON CUM CHIEF MEDICAL OFFICER,
                       GAYA.
                   5. THE INCHARGE MEDICAL OFFICER, PRIMARY HEALTH
                       CENTRE, GAYA.
                                          -----------

02. 10.12.2010 Petitioners are employees engaged in the year 1986 and

onwards whose services came to be terminated by the respondents in

the year 2002-2003, in terms of Annexure-7 (in CWJC No.2979/2010),

Annexure-4 (in CWJC No.3073/2010), Annexure-3 (in CWJC

Nos.3034, 3151, 3266, 3432 and 3660 of 2010 respectively) and

Annexure-5 (in CWJC No.3414 of 2010). Petitioners have challenged

the said decisions now in the year 2010 on various grounds.

Not only the writ applications are stale and belated but

earlier applications with similar reliefs have come to decided by various

Benches of this Court and directions have been issued from time to

time. Since the petitioners have failed to participate in any those

proceedings at any point of time, no innovation can be permitted for

them by treating these cases in isolation.

4

Even otherwise as things stand today, the last of the order

passed by the Bench Division is the case of The State of Bihar and

others vs. Sohan Roy and its analogous cases, reported in 2010(2)

PLJR, 397. Since in the said Division Bench’s decision only such

petitioners have been permitted to go before one man committee, this

Court cannot even order that petitioners should approach one man

committee because the single Judge has no authority to expand the

ambit of the Division Bench.

In the totality these writ petitions cannot be entertained and

they are dismissed.

rkp                             ( Ajay Kumar Tripathi, J.)