High Court Jharkhand High Court

Kanu Ram Nag vs State Of Jharkhand & Ors on 9 September, 2011

Jharkhand High Court
Kanu Ram Nag vs State Of Jharkhand & Ors on 9 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(S) No. 4397 of 2011

             Kanu Ram Nag                          ......         Petitioner
                                     Versus
             State of Jharkhand & ors.             ......         Respondents

                                      --------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

             For the petitioner:      Mr. Anoop Kr. Mehta, Advocate
             For the State:           J.C. to Sr. SC-II
                                      --------
                                   th

Order No. 2: Dated 9 September, 2011
Per D.N.Patel, J.

1. Learned counsel for the petitioner is seeking time to file supplementary
affidavit.

2. Learned counsel for the respondents submitted that the order of
termination, which is at Annexure 4 to the memo of petition, is a
“termination simplicitor” of a probationer, who is the petitioner, during the
course of probation. It is further submitted that the impugned order of
termination is not a punitive in nature.

3. However, time as prayed for by the learned counsel for the petitioner, is
granted. The matter is adjourned to be listed on 23rd September, 2011
along with W.P.(S) No. 4392 of 2011.

( D.N. Patel, J. )
A.K.Verma/