High Court Patna High Court - Orders

Uma Nath Sharma vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Uma Nath Sharma vs The State Of Bihar & Ors on 1 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     LPA No.516 of 2011
                                      Uma Nath Sharma
                                              Versus
                                  The State Of Bihar & Ors
                                            -----------

7 01-07-2011 A supplementary affidavit has been filed on

behalf of appellant in support of his submission that

second order of punishment has been passed illegally in

the same proceeding in which he was earlier awarded

some other punishment. Although there is no categorical

statement to that effect in his supplementary affidavit yet

it has been pleaded that the appellant has no notice

regarding any other proceeding except one in which he

was earlier punished.

Learned counsel for the State should seek

instruction, file counter affidavit and if possible, produce

the relevant records on the next date.

Put up under the same heading after two

weeks. The case shall retain its position in the list.

(Shiva Kirti Singh, J.)

(V. Nath, J.)
BKS/-