Patna High Court – Orders
Suresh Prasad Mandal &Amp; Anr vs The State Of Bihar &Amp; Ors on 18 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6942 of 2010
1. SURESH PRASAD MANDAL S/O SRI PREM MANDAL
R/O VILL FARIDPUR, P.O.& P.S.JAMALPUR, DISTT-
MUNGER
2. SURENDRA PRASAD S/O SRI PREM MANDAL R/O
VILL FARIDPUR, P.O.& P.S.JAMALPUR, DISTT-
MUNGER
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY, FAMILY AND
HEALTH DEPARTMENT GOVT. OF BIHAR, NEW
SECRETARIAT, BAILEY ROAD, PATNA
3. THE DIRECTOR IN CHIEF , HEALTH SERVICES
GOVT. OF BIHAR, NEW SECRETARIAT, BAILEY ROAD,
PATNA
4. THE CIVIL SURGEON CUM CHIEF MEDICAL
OFFICER DISTT-MUNGER
5. THE INCHARGE MEDICAL OFFICER
-----------
For the petitioner :- Mr. Binay Kumar Singh
For the State :- Mr. S. D. Sanjay, AAG XII &
Mr. Atal Bihari Pandey, A.C. to AAG XII
——
2 18/01/2011 This writ application is disposed of with an
observation that the claim of the petitioners will be
considered afresh in light of whatever is decided by the
Hon’ble Supreme Court on the issue of appointment or
removal of such persons under the Health department.
AMIN/ (Ajay Kumar Tripathi, J.)