IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.247 of 2011
Madanlal Panja
Versus
The State Of Bihar & Ors.
-----------
5. 20.07.2011 Counsel for the Opposite parties submits that the order of
suspension stands revoked.
Counsel for the petitioner points out that it was emphasized that
enquiry report had been submitted on 29.2.2008. In that background the
Court had directed conclusion of the departmental enquiry within a
maximum period of two months granting liberty to proceed exparte also,
if necessary.
The show cause filed is completely silent on this aspect.
Let the opposite party no. 2 appear in person to show cause why
charges be not framed against him.
List at the same position on 24.8.2011.
Snkumar/- (Navin Sinha,J.)