High Court Patna High Court - Orders

Ram Chhabila Singh vs State Of Bihar &Amp; Ors on 5 October, 2010

Patna High Court – Orders
Ram Chhabila Singh vs State Of Bihar &Amp; Ors on 5 October, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.835 of 1996
                              RAM CHHABILA SINGH
                                        Versus
                              STATE OF BIHAR & ORS
                                      -----------

4 05/10/2010 The Court is not convinced about some of the

assertions made in the writ application about non

furnishing of the enquiry report to the petitioner, failure

to give him opportunity to cross examine the witnesses as

well as non examination of relevant witnesses.

It will be in the interest of justice that these

assertions are verified from the original record relating to

the disciplinary proceeding conducted against the

petitioner.

Since it is an old matter, learned counsel for the

State is granted six weeks’ time to procure the same and

place it before the Court on the next date.

List this matter after six weeks.

    AMIN/                         (Ajay Kumar Tripathi, J.)