Patna High Court – Orders
Subhas Chandra Jha vs The Bihar State Financial Cor. on 20 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6861 of 2011
SUBHAS CHANDRA JHA
Versus
THE BIHAR STATE FINANCIAL COR.
-----------
2. 20.4.2011 As prayed for by learned counsel for the
respondent Bihar State Financial Corporation, put
up among zero cases in the main list on 4.5.2011
to enable him to file counter affidavit in the
matter. The counter affidavit must clearly state
as to the authority under which the respondents
can proceed with a disciplinary enquiry against
the petitioner after his superannuation.
VPS ( Ramesh Kumar Datta, J. )