High Court Patna High Court - Orders

Vijay Kumar Singh vs State Of Bihar & Ors. on 14 July, 2011

Patna High Court – Orders
Vijay Kumar Singh vs State Of Bihar & Ors. on 14 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.1512 of 2010
                              Ran Vijay Kumar Singh
                                   Versus
                           State Of Bihar & Ors.
                                -----------

7. 14.07.2011 Learned counsel for the State submits that there is some

difficulty in producing the original file and in filing further affidavit to

disclose the latest position in respect of petitioner’s claim for disbursement of

medical bills, because neither the parent Department, i.e. Department of

Revenue and Land Reforms nor the Department of General Administration

(recently formed) are party to this proceeding. The State of Bihar through the

Chief Secretary, Govt. of Bihar is respondent No.1 and, hence, in our view,

any departmental head or official concerned can be directed by the Chief

Secretary to disclose to this Court the ultimate decision taken in respect of

claim of the petitioner.

That must be done within one week from to-day.

Put up under the same heading on 22nd July 2011 among 1st 10

cases.

(Shiva Kirti Singh,J)

( Shivaji Pandey,J)
Jay/