High Court Patna High Court - Orders

Manohar Lal Retired Member(T& D) vs The Bihar State Electricity Bo on 21 July, 2011

Patna High Court – Orders
Manohar Lal Retired Member(T& D) vs The Bihar State Electricity Bo on 21 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.11188 of 2011
                         Manohar Lal Retired Member(T& D)
                                           Versus
                            The Bihar State Electricity Bo
                                         -----------

3 21.07.2011 It is the grievance of the petitioner that after his

retirement in January, 2005, the respondent Board and its

officials initiated a departmental proceeding in March,

2008 with regard to an event taking place in the year 1995-

96.

It is submitted that in terms of provisions

contained under Section 43(b) of the Bihar Pension Rules,

such proceeding would not be maintainable. It is further

contended that apart from the aforesaid Rule, there is no

other provision under which the aforesaid action could

have been taken.

Mr. Vinay Kirti Singh, learned counsel prays for

and is granted two weeks time to take instruction and file

counter affidavit. In case, no counter affidavit is filed, this

Court may proceed to dispose of the application based on

pleadings on record.

Post this matter after three weeks as the 10 th

zero item.

( Kishore K. Mandal, J.)
pkj