High Court Patna High Court - Orders

Indradeo Pandit vs The State Of Bihar & Ors on 14 October, 2011

Patna High Court – Orders
Indradeo Pandit vs The State Of Bihar & Ors on 14 October, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Civil Writ Jurisdiction Case No.13456 of 2011
                                     Indradeo Pandit
                                           Versus
                              The State Of Bihar & Ors
                              ----------------------------------

3 14.10.2011 Six weeks time is granted to respondents to file counter

affidavit. They must respond specifically to the question of law raised

in this regard that there is no proper notice of disagreement issued to

the petitioner after the petitioner was exonerated of the charges by the

enquiry officer. Matter may come after six weeks.

( Ajay Kumar Tripathi, J.)
RPS