IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4393 of 2006
BHOLA PRASAD SINGH@ BHOLA SINGH
Versus
THE STATE OF BIHAR & ORS
-----------
2 29.10.2010 None for the petitioner to press this application.
The counter affidavit on behalf of the State has been filed. The
reason for dismissal of the petitioner has been his conviction for
life in Sahar P.S. Case No. 15 of 2001. The dismissal from service
therefore cannot be said to be illegal. However the same will be
dependant upon the final outcome of the appeal which was being
filed before the High Court.
This writ application is dismissed with the
observation as above.
RPS (Ajay Kumar Tripathi,J.)