High Court Patna High Court - Orders

Bhrigunath Sah vs The State Of Bihar & Ors on 8 August, 2011

Patna High Court – Orders
Bhrigunath Sah vs The State Of Bihar & Ors on 8 August, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                         Civil Writ Jurisdiction Case No.15138 of 2006
                                          Bhrigunath Sah
                                               Versus
                                   The State Of Bihar & Ors
                                  ----------------------------------

with
Civil Writ Jurisdiction Case No.17390 of 2009
Bhrigunath Sah
Versus
The State Of Bihar & Ors

———————————-

7. 8.8.2011 Heard counsel for the parties at length.

In view of the fact that the claim for payment of

salary of the petitioner from 1 st June, 1992 is dependent on the

result of trial of a criminal case pending against the petitioner in

which he is facing the charge of committing forgery and producing

not only a fake appointment letter dated 28.9.1985 but also a

forged order of his inter district transfer dated 28.12.1990 on the

basis of an alleged letter issued by the Directorate of Health this

Court for the time being would keep this matter pending till

judgment is pronounced by the competent court.

Learned counsel for the petitioner has submitted that

the witnesses have already been examined and the trial court is

likely to deliver its judgment soon and he expects that the trial

court shall expedite the matter and deliver its judgment soon.

List this case accordingly after three months as a tied

up matter on the top of the list.

(Mihir Kumar Jha,J.)

Surendra/