IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.919 of 2010
1. Mohanlal Sah S/O Late Ganesh Prasad Sah Vill Laupokhar
Gohitola, P.O.Belanbazar,P.S.Kasim Bazar,Distt-Munger
Versus
1. The State Of Bihar Through The Chief Secretary Government Of
Bihar,Patna
2. The D.G.Cum I.G.Of Police Bihar, Patna
3. The I.G.Of Police Eastern Range Bhagalpur
4. The S.P. Naugachia, Bhagalpur
-----------
3. 29.08.2011 Heard learned counsel for the petitioner
and the State.
The petitioner assails the orders dated
28.11.2006 and 11.6.2009 only to the extent that it
adjusts his period from termination till
reinstatement of 1936 days against his extraordinary
leave.
Learned counsel submits that the
petitioner has earned leave available to his credit
prior to the date of his termination and therefore the
same may be adjusted to the extent permissible and
the balance may be adjusted against extraordinary
leave so that minimum financial loss is caused to
him.
No counter affidavit has been filed despite
a passage of over one and a half years including time
specifically granted for the purpose on 5.7.2010.
Rather than to keep the writ petition
pending, let the petitioner represent before the
2
authorities in light of the statutory provisions on
which he proposes to rely when the representation
may be considered and disposed off by a reasoned
and speaking order within a maximum period of
three months from the date of receipt/production of
a copy of this order.
The writ application stands disposed.
P. Kumar ( Navin Sinha, J.)