IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15288 of 2011
Kameshwar Kumar Sinha S/O Late Ranjan Singh R/O Vill.-
Mithansarai Tole Madhopur, P.S.- Ahiyapur, District - Muzaffarpur,
Presently A Suspended Employee As Panchayat Secretary
Versus
1. The State of Bihar
2. The Principal Secretary Rural Development Department, Govt. Of
Bihar, Patna
3. The District Magistrate, Muzaffarpur, District - Muzaffarpur
4. The District Panchayat Officer, Muzaffarpur, District- Muzaffarpur
5. The District Superintendent of Education Muzaffarpur, District -
Muzaffarpur
6. The Block Development Officer, Motipur, District - Muzaffarpur
-----------
02. 25.10.2011 Having heard learned counsel for the petitioner and
learned counsel for the State, no interference is warranted with
the order of suspension especially in the background that it has
been passed on the directions of the High Court in a contempt
application.
Authorities are directed to issue charge sheet to the
petitioner forthwith and ensure that departmental proceeding is
completed at the earliest.
Writ stands disposed of.
rkp ( Ajay Kumar Tripathi, J.)