High Court Patna High Court - Orders

Ramdeep Singh vs The State Of Bihar & Ors on 20 July, 2011

Patna High Court – Orders
Ramdeep Singh vs The State Of Bihar & Ors on 20 July, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.4134 of 2011
                                     Ramdeep Singh
                                           Versus
                               The State Of Bihar & Ors
                                         -----------

02. 20.7.2011 State is required to file a detailed counter affidavit

indicating the circumstance under which Annexure-5 came to be

issued against the petitioner, which is the order of punishment

under the purported exercise of powers under Rule 43(b) of

Bihar Pension Rules.

Let the matter be listed after six weeks. State counsel

must ensure filing of counter affidavit.

rkp                                                          ( Ajay Kumar Tripathi, J.)