IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.867 of 2011
DURGA BAHADUR SARKI @ DURGA BAHADUR, SON OF HARK DAYAL
SARKI, RESIDENT OF VILLAGE SEROU, POST-8, P.O. + P.S. SUGUNU,
DISTRICT THOUBAL, MANIPUR, PRESENTLY REMOVED AS No.9383607
LNK/GD, "F" COY OF 18TH BATTALIAN (UNDER SUPERVISION) SASATRA
SEEMA BAL (S.S.B), BIRPUR, DISTRICT SUPAUL---------------PETITIONER
Versus
1.THE UNION OF INDIA THROUGH THE SECRETARY, DEPARTMENT OF
HOME AFFAIRS, GOVERNMENT OF INDIA, NEW DELHI
2.THE DIRECTOR GENERAL, SASHASTRA SEEMA BAL, BIRPUR, SUPAUL
3.THE DEPUTY INSPECTOR GENERAL, S.H.Q. SASHASTRA SEEMA BAL,
PURNEA
4.THE COMMANDANT, 18TH BATTALION, SASHASTRA SEEMA BAL,
BIRPUR, P.S. + DISTRICT SUPAUL
5.THE DEPUTY COMMANDANT, 18TH BATTALION, SASHASTRA SEEMA
BAL, BIRPUR, P.S. + DISTRICT SUPAUL
6.THE ASSISTANT COMMANDANT, "F" COPY, 18TH BATTALION,
SASHASTRA SEEMA BAL, BIRPUR, P.S. + DISTRICT SUPAUL-----
------RESPONDENTS
-----------
For the petitioner :M/S Pramod Mishra,Vijay Kumar Mukul
Advocates
For the Union of India:Mr.Raghib Ahsan, Advoate
——
2. 17.01.2011 The petitioner, who was directed to be removed by
way of punishment by order dated 26.5.2010 of the
Disciplinary Authority from the services of the Sashastra
Seema Bal, preferred an appeal against the said order
before the Deputy Inspector General, S.H.Q., Sashastra
Seema Bal, Purnea (respondent No.3) on 18.6.2010, but the
same has not yet been disposed of, according to him.
The writ application is, accordingly, disposed of with
a direction to the respondent No.3 to consider and dispose
of the appeal of the petitioner in accordance with law,
2
within a period of three months from the date of
receipt/production of a copy of this order.
(Ramesh Kumar Datta,J.)
Spal/