IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1504 of 2007
Jay Prakash Mandal, son of late Rajbhajo Prakash Mandal, Resident
of village- Tintanga, Karari Police Station- Gopalpur, District
Bhagalpur ..... ..... Petitioner
Versus
1. The State Of Bihar through the Chief Secretary, Government of
Bihar
2. Director General of Police, Bihar, Patna
3. Inspector General of Police, Range Muzaffarpur, Bihar
4. Deputy Inspector General of Police, Range Muzaffarpur, Bihar
5. Superintendent of Police, Vaishali at Hajipur
6. Sarjent Major Police, Vaishali at Hajipur .... Respondents
-----------
02/ 29.07.2011 Heard learned counsel for the petitioner and the
State.
2. Petitioner is a constable serving in the
Vaishali District Police. He has filed the writ petition
questioning the District Order No. 2611/05 passed by the
Superintendent of Police, Vaishali at Hajipur bearing
Memo No. 5308 dated 29.11.2005, Annexure-1
whereunder he has been punished with stoppage of one
increment which is akin to two black marks affecting his
service career throughout. Against the aforesaid
punishment order dated 29.11.2005, Annexure-1,
petitioner has filed appeal before the D.I.G., Tirhut Range,
Muzaffarpur, which according to the petitioner, is still
pending.
2
3. Let the D.I.G., Tirhut Range, Muzaffarpur
consider and dispose of the appeal of the petitioner ( if not
already disposed of) as early as possible in any case within
two months from the date of receipt/ production of a copy
of this order before the D.I.G., Tirhut Range, Muzaffarpur.
4. The writ petition is, accordingly, disposed of.
Arjun/ ( V. N. Sinha, J.)