High Court Patna High Court - Orders

Sunita Kumari vs The State Of Bihar & Ors on 20 September, 2011

Patna High Court – Orders
Sunita Kumari vs The State Of Bihar & Ors on 20 September, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.2808 of 2011
                Sunita Kumari, W/O Anandi kumar Singh, resident of village-
                Mai, P.S. Hilsa, District- Nalanda at present posted as A.N.M.,
                Primary Health Centre, Sadar Block, Ara.................
                Petitioner
                                                 Versus
            1.The State Of Bihar, through the Principal Secretary, Department
              of Health, Government of Bihar, Patna.
            2. The Civil Surgeon, Bhojpur.
            3. The Chief Medical Officer, Bhojpur
            4. The Incharge Medical Sadar Block, Ara, Bhojpur.
            5. The Incharge Medical Officer, Shahpur, Bhojpur
            6. Nodal Officer, Sadar Hospital, Ara.
            ........................ Respondents.
                                          -------------

For the petitioner: Mr.Anil Kumar No.1, Advocate
For the State: Mr. S.K. Saraf, A.C. to S.C.16

———–

2. 20.9.2011 The grievance of the petitioner is that her salary for

various periods from August, 2008 to February, 2009, Protsahan

Rashi prior to September, 2008 and October, 2008 to May,2009,

deputation allowances as well as house rent from 3.6.2009,

transfer allowance, salary for January, 2010 and salary of

30.9.2006, etc. have not yet been paid to the petitioner, despite

the representations filed on her behalf several times before the

authorities.

In the aforesaid circumstances, the writ application is

disposed of with a direction to the petitioner to file a fresh

representation before the Civil Surgeon-cum-Chief Medical

Officer, Ara (Bhojpur) within two weeks from today along with
2

a copy of this order and the Civil Surgeon shall dispose of the

same within a further period of two months from the date of its

receipt and in case any part of the claims of the petitioner is

rejected, the same must be done by passing a speaking order and

whatever claims are found due and admissible to the petitioner,

the same should also be paid to her within a further period of

two months thereafter.

VPS                                ( Ramesh Kumar Datta, J. )