High Court Patna High Court - Orders

Kedar Nath Ram vs The State Of Bihar &Amp; Ors on 6 December, 2010

Patna High Court – Orders
Kedar Nath Ram vs The State Of Bihar &Amp; Ors on 6 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.10923 of 2006
                                    KEDAR NATH RAM
                                           Versus
                               THE STATE OF BIHAR & ORS
                                         -----------

2 6.12.2010 Petitioner is a retired officer of the Commercial Taxes

Department and at the relevant time was posted at Munger including

two others, namely, Patras Kujur and Ramnath Prasad. All three were

departmentally proceeded for irregularity in issuing statutory form

leading to evasion of tax. Enquiring Officer found all the three guilty

individually.

Petitioner’s grievance is that though the other two have been

left out with minor punishment, petitioner has been reflected with major

punishment. Appeal has not changed the matter . Hence the writ

petition. Even though the writ petition was filed in 2006 and has been

pending, State has not yet filed counter affidavit.

Put up as a zero item for admission on 10.1.2011.

In the meantime, learned counsel for the State would seek

instruction and file a comprehensive counter affidavit in the matter

including the issue as noted above.

    singh                          (Navaniti Prasad Singh,J)