IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.673 of 2011
Krishnadeo Singh @ Krishan Deo Singh
Versus
The State Of Bihar & Ors
-----------
2 4.8.2011 Considering the nature of grievance raised
by the appellant that there was no order initiating a
departmental proceeding issued by the competent
authority, the District Magistrate and that the charges
were framed without the authority of the disciplinary
authority, by the Anchal Adhikari, we grant four weeks
time to learned counsel for the State to seek instruction
and obtain the records of the enquiry against the
petitioner for perusal of the Court, if required.
Put up under the same heading after four
weeks. The case shall retain its position in the list.
Let a copy of this order be handed over to
learned GP 15, Mr Rajeev Kumar Singh.
(Shiva Kirti Singh, J.)
(Shivaji Pandey, J. )
sk