High Court Jharkhand High Court

Braj Bhushan Singh & Ors vs State Of Jharkhand & Ors on 26 April, 2011

Jharkhand High Court
Braj Bhushan Singh & Ors vs State Of Jharkhand & Ors on 26 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              W.P. (S) No. 1201 of 2006
                1. Braj Bhushan Singh
                2. Ram Nandan Chaudhary
                3. Nagendra Singh
                4. Deo Narayan Sharma ...          ...         ...         ...         Petitioners
                                       Versus
                The State of Jharkhand and others        ...         ...         ...      Respondents
                                       ------
                CORAM:        HON'BLE MR. JUSTICE J.C.S. RAWAT
                                       ------
                For the Petitioner:             Mr. Sujit Narayan Prasad
                For the Respondents:            J.C. To A.G.
                                       ------

7/ 26.04.2011

From perusal of the counter affidavit it is revealed that no document has
been annexed along with the counter affidavit showing how the inquiry was
conducted. The petitioner has challenged the inquiry proceeding on the ground
that he had not been given proper opportunity to cross-examine the witnesses;
the copy of the inquiry report was not given to him and the time was not given
on the second show cause notice.

The respondents are directed to produce the entire copies of the
proceeding along with the additional counter affidavit within 15 days.

Post this matter immediately thereafter.

(J.C.S. Rawat, J)
Manoj/cp.0