IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1236 of 2011
In
Civil Writ Jurisdiction Case No. 3932 of 2011
======================================================
Manas Kumar Verma S/o Late Raj Nandan Prasad Verma, R/o Vill.-
Atarbal, P.S.- Singhwara, Distt.- Darbhanga, At present R/o 'Gauri Shankar
Complex', Flat No.- 104, Lohiya Nagar, P.S.- Kankarbagh, Town & Distt.-
Patna, Presently posted as Inspector of Police (Cid Headquarter), Patna
.... .... Appellant/Petitioner
Versus
1. The State of Bihar
2. The Director General-cum-Inspector General of Police, Bihar, Patna
3. The Inspector General of Police, Economics Offence Wing (CID), Bihar,
Patna
4. The Deputy Inspector of Police Economics Offence Wing (CID), Bihar,
Patna
5. The Superintendent of Police (Food), C.I.D., Bihar, Patna
6. Deputy Superintendent of Police (Food), C.I.D., Bihar, Patna
.... .... Respondents/Respondents
======================================================
Appearance :
For the Appellant : Mr. Ashok Kumar Choudhary, Advocate
Mr. Vivek Prasad, Advocate
For the Respondents : Mr. Chandra Shekhar Singh, A.C. to G.P.-16
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
2. 19-09-2011 Feeling aggrieved by the order dated 13th July 2011
passed by the learned single Judge in the above C.W.J.C. No. 3932
2 Patna High Court LPA No.1236 of 2011 (2) dt.19-09-2011
2/2
of 2011, the writ petitioner has preferred this Appeal under Clause
10 of the Letters Patent.
The matter at issue is the black mark entered into the
service record of the petitioner by way of punishment. Learned
single Judge has rejected the challenge.
We are in agreement with the learned single Judge.
No case for interference is made out. Appeal is dismissed in
limine.
(R.M. Doshit, CJ)
(Birendra Prasad Verma, J)
Pawan/-