High Court Patna High Court - Orders

Smt.Sheela Devi & Anr vs The State Of Bihar & Ors on 1 August, 2011

Patna High Court – Orders
Smt.Sheela Devi & Anr vs The State Of Bihar & Ors on 1 August, 2011
                           IN THE HIGH COURT OF JUDICATURE AT PATNA
                               LETTERS PATENT APPEAL No.476 of 2011
                                                In
                             (CIVIL WRIT JURISDICTION CASE 7070/2010)

             1. SMT. SHEELA DEVI W/O SRI MAHENDRA RAI ANM AT PRESENT
             WORKING AT CHEHARAKALA PRIMARY HEALTH CENTRE, P.S.- GORAUL,
             DISTT.- VAISHALI
             2. PHOOLO DEVI W/O SRI MAHENDRA PRASAD PAL ANM AT PRESENT
             POSTED AT GORAUL PRIMARY HEALTH CENTRE, P.S.- GORAUL, DISTT.-
             VAISHALI                                                ........Appellants
                                             Versus
             1. THE STATE OF BIHAR
             2. THE SECRETARY-CUM-COMMISSIONER HEALTH, GOVT. OF BIHAR,
             NEW SECRETARIAT, PATNA
             3. THE REGIONAL DEPUTY DIRECTOR HEALTH SERVICES, TIRHUT
             DIVISION, MUZAFFARPUR
             4. THE CIVIL SURGEON-CUM-CHIEF MEDICAL OFFICER VAISHALI AT
             HAJIPUR
             5. THE PRABHARI, PRIMARY HEALTH CENTRE GORAUL, VAISHALI AT
             HAJIPUR
             6. THE PRABHARI, PRIMARY HEALTH CENTRE CHEHARAKALA,
             VAISHALI AT HAJIPUR                                 ...........Respondents
                                        ------------------------

3 01-08-2011 Learned counsel for the appellants prays to

withdraw this appeal with liberty to challenge the order

dated 23-7-2011 contained in annexure-E to the

counter affidavit of respondent no.3 whereby services

of the appellants have been terminated before

appropriate forum.

The appeal is dismissed as not pressed.

The appellants are granted the aforesaid

liberty.

(Shiva Kirti Singh, J.)

BKS/-

(Shivaji Pandey, J.)