High Court Patna High Court - Orders

Sikandar Azam Khan vs The State Of Bihar & Ors on 1 August, 2011

Patna High Court – Orders
Sikandar Azam Khan vs The State Of Bihar & Ors on 1 August, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                CIVIL WRIT JURISDICTION CASE No.6020 of 2011
                              Sikandar Azam Khan
                                       Versus
                           The State Of Bihar & Ors
                          ----------------------------------

2 1.8.2011 Counter affidavit within six weeks must be filed on behalf

of the State explaining the circumstances under which they have

exercised power under section 43 (b) (ii) of the Bihar Pension Rules

against the petitioner when his voluntary retirement was accepted way

back by the respondents in 2003. Matter may come up after six

weeks.

( Ajay Kumar Tripathi, J.)
RPS