IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3765 of 2011
Abhishek Ranjan, son of Sri Brija Singh, Constable
(11SF0550875), Railway Protection Force Post Gaya East
Central Railway Mughalsarai Division) Resident of Village
New Bigrahpur, Bihari Path, P.O. G.P.O., Patna District-
Patna ................ Petitioner
Versus
1. The Union of India, through Director General, Railway
Protection Force, Rail Bhawan, New Delhi
2. The Inspector General, Railway Protection Special
Force, Rai Bhawan, New Delhi
3. The Commandant No. 11, Bn. Railway Protection
Special Force, Garhava, Barauni, District- Begusarai
(Bihar)
4. The Assistant Commandant No. 11 Bn./Railway
Protection Special Force, Barauni, District- Begusarai
(Bihar)
5. The Adjudant, No. 11 Bn., Railway Protection Special
Force, Garhara, Barauni, District- Begusarai (Bihar)
.......... Respondents.
-----------
For the petitioner: M/s. Sanjay Kumar Tiwary & Rakesh
Kumar, Advocates
For the Respondents: Mr. Binod JeeVerma,Advocate
For Union of India: Mr. Krishna Murari Prasad, Advocate.
———-
2. 3.3.2011 The alternative prayer of the petitioner is
that the appeal filed by him on 18.9.2010 against the
impugned order of punishment dated 18.8.2010 passed
in departmental proceedings may be directed to be
decided by a reasoned order.
In the above circumstances, the writ
application is disposed of with a direction to the
appellate authority to consider and dispose of the
2
appeal filed by the petitioner in accordance with law
within a period of four months from the date of
receipt/production of a copy of this order.
S.Pandey ( Ramesh Kumar Datta, J.)