IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7901 of 2008
Vinay Kumar Singh 'Vimal' @ Vinay Kumar Vimal, son
of Shaligram Singh @ Shaligram Prasad Singh,
resident of village Dumra, P.S. Dumra, District-
Purnea. ................ Petitioner
Versus
1.The State Of Bihar through Chief Secretary, Bihar,
Patna
2.The Secretary-cum-Health Commissioner, Department
of Medical Education and Family Welfare, Bihar,
patna
3.Director-in-Chief, Health Services, Bihar, Patna
4.The Civil Surgeon-cum-Chief Medical Officer,
Purnea
5.The Civil Surgeon-cum-Chief Medical Officer,
Singhbhum, Chaibasa, Jharkhand
6.Registrar, Bihar Nurses Registration Council,
Patna. .......... Respondents
-----------
4. 20/07/2011 Re: I.A.No.8175 of 2010
This I.A. has been filed on account of
death of the petitioner on 28.10.2009, during
the pendency of this writ application. A
prayer has been made in the I.A. for
substitution of the name of the petitioner in
the cause title of the main writ application
with the names of his heirs as described in
paragraph 2 of the I.A.
There is no opposition to the I.A.
I.A. is, therefore, allowed. Let the
name of heirs of the deceased writ petitioner
be substituted in his place. Office shall
make necessary corrections in the records in
this regard.
2
In view of the fact that a Division
bench of this Court has constituted a One-Man
Committee of Justice Uday Sinha to consider
the matters of illegal appointments and claim
of regularization, this writ application is
disposed of with liberty to the petitioner to
approach the said One-Man Committee in
respect of the claims on behalf of the
deceased writ petitioner.
Pradeep/ ( J. N. Singh,J.)