High Court Patna High Court - Orders

Washi Haider vs The State Of Bihar &Amp; Ors on 17 March, 2011

Patna High Court – Orders
Washi Haider vs The State Of Bihar &Amp; Ors on 17 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.11493 of 2010
                  1. WASHI HAIDER S/O LATE AHMAD HUSSAIN R/O
                  MOHALLA- KARMA TOLA, AT+P.O.- ARRAH, DISTT.-
                  BHOJPUR
                                         Versus
                  1. THE STATE OF BIHAR THROUGH PRINCIPAL
                  SECRETARY, HEALTH, NEW SECRETARIAT, PATNA
                  2. JOINT SECRETARY, HEALTH, GOVT. OF BIHAR,
                  SECRETARIAT, PATNA
                  3. THE DIRECTOR, INDIGENOUS MEDICINE, HEALTH
                  DEPTT., SECRETARIAT, PATNA
                  4. THE DISTRICT INDIGENOUS MEDICAL OFFICER,
                  ROHTAS, SASARAM
                                       -----------

2 17/03/2011 I think the petitioner has rushed to the High

Court even before any final decision has been taken with

regard to the promotion of the petitioner. Annexure-1

only indicates that certain details and documents have

been demanded and that has set the cat amongst the

pigeons.

Counter affidavit filed on behalf of the State also

certifies that the matter is still being looked into and

enquiry is being made and no final decision has been

taken.

In view of the same, no interference is warranted

in the writ application at this stage. If any order adverse

to the interest of the petitioner is taken, then the

petitioner will have liberty to approach the competent
-2-

authority or the Court as the case may be.

This writ application stands disposed of with the

observation aforesaid.

AMIN/                   (Ajay Kumar Tripathi, J.)