High Court Patna High Court - Orders

Kedar Pd. Suman vs The State Of Bihar & Ors. on 17 August, 2011

Patna High Court – Orders
Kedar Pd. Suman vs The State Of Bihar & Ors. on 17 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Miscellaneous Jurisdiction Case No.1299 of 2011
                                       Kedar Prasad Suman
                                                Versus
                                   The State Of Bihar & Ors.
                                   ----------------------------------

3. 17.08.2011. Heard learned counsel for the parties.

Prayer to restore M.J.C.No. 4199 of

2009 filed alleging non-compliance of the order

of the High Court dated 23.07.2009 passed in

C.W.J.C.No. 14705 of 2008, Annexure-1 is

rejected as belatedly the Principal Secretary of

the Rural Works Department has passed the

reasoned order bearing no. 110 dated 30.4.2010

refusing to revoke the suspension of the

petitioner with liberty to the petitioner to

challenge the aforesaid reasoned order bearing

no. 110 dated 30.04.2010 (Annexure-A) by filing

another writ petition.

     P.K.P.                              (V.N.Sinha,J.)