IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4253 of 2010
...
Basant Kumar Roy ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Arvind Kumar Choudhary, Advocate.
For the State : Mr. P.K. Sahay, APP.
...
04/15.02.2011
It is submitted by learned counsel for the petitioner that
petitioner is posted in the Daranga Panchayat as Panchayat Sevak
whereas the allegation in the audit report is against the Rojgar Sevak.
Accordingly, it is submitted that petitioner has been wrongly made
accused in this case.
Learned Additional P.P. is directed to file counter affidavit.
Put up this case after two weeks under the same heading.
(Prashant Kumar, J.)
sunil/