Patna High Court – Orders
Abhay Kumar Ram vs The State Of Bihar &Amp; Ors on 20 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3914 of 2005
ABHAY KUMAR RAM
Versus
THE STATE OF BIHAR & ORS
-----------
4 20/08/2010 Learned counsel for the State must file counter
affidavit within six weeks. He should also obtain
original record of the departmental enquiry to verify the
position whether the enquiry report was served upon the
petitioner and whether the petitioner was not given
opportunity to defend himself in the enquiry as has been
alleged in the writ application. Learned counsel for the
State must answer these averments in the counter
affidavit specifically.
AMIN/ (Ajay Kumar Tripathi, J.)