High Court Patna High Court - Orders

Krishna Kant Sharma vs The State Of Bihar &Amp; Ors on 5 July, 2010

Patna High Court – Orders
Krishna Kant Sharma vs The State Of Bihar &Amp; Ors on 5 July, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                             CWJC No.2161 of 2003
                             KRISHNA KANT SHARMA
                                    Versus
                           THE STATE OF BIHAR & ORS
                                 -----------

14 05.07.2010 Today Mr. Atul Kumar Sinha, the Joint

Secretary, General Administrative Department,

Patna, Bihar is present. He accepts his

mistake in casually communicating by letter

to the State counsel that Sri Krishna Singh,

the then Executive Officer of Samastipur

Nagar Parishad, does not belong to Bihar

Administrative Service Cadre without

verifying the fact as to whether he was a

Government employee belonging to any other

department or not. Today he informs this

Court that the said Sri Krishna Singh is at

present working as Executive Engineer, Public

Health Technical Division, Darbhanga under

the P.H.E.D.

Learned counsel for the State submits

that he has already received the copy of the

brief for transmitting the same to the said

Sri Krishna Singh and for seeking

instructions for filing counter affidavit on

his behalf. He says that he will do that

within three weeks. He prays for three weeks
2

time to enable him to contact Sri Krishna

Singh and file counter affidavit on his

behalf.

As prayed for, put up after three

weeks at the same position.

Since Sri Atul Kumar Singh has

apologizes for casual approach in issuing the

letter to the State counsel, his personal

appearance is dispensed with.

Arvind/                                          ( J. N. Singh, J.)