High Court Patna High Court - Orders

Dinesh Kumar Das vs The State Of Bihar & Ors on 11 August, 2011

Patna High Court – Orders
Dinesh Kumar Das vs The State Of Bihar & Ors on 11 August, 2011
                             IN THE HIGH COURT OF JUDICATURE AT
                                           PATNA
                                   Civil Writ Jurisdiction Case No.8976 of 2009
                                                Dinesh Kumar Das
                                                      Versus
                                             The State Of Bihar & Ors
                                                      ---------

3. 11.08.2011 After some argument leave is sought to withdraw this application

to pursue departmental remedies with regard to the quantum of

punishment.

Quantum of punishment is the prerogative of the employer unless

it is shocking to the conscience of the Court.

Nothing in the present order shall be deemed, opined or

construed as any observation of the Court on the issue of quantum of

punishment and which remains within the exclusive jurisdiction of the

disciplinary authority himself.

The writ application is accordingly dismissed as withdrawn.

           Snkumar/-                                          (Navin Sinha,J.)