High Court Patna High Court - Orders

Daya Nand Mishra vs The State Of Bihar & Ors on 26 August, 2011

Patna High Court – Orders
Daya Nand Mishra vs The State Of Bihar & Ors on 26 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                     CWJC No.249 of 2010
         1. Daya Nand Mishra S/O Late Chinta Mani Mishra R/O Vill-
         Barkagaon, Sabalpatti, P.O. Nagpura, P.S. Simri, Distt. Buxar
         (Bihar), Pin Code- 802118
                                  Versus
         1. The State Of Bihar Through The Chief Secretary Old Secretariat,
         Patna, Distt. Patna (Bihar)
         2. The Secretary Personnel & Administrative Reforms Deptt., Govt.
         Of Bihar, Old Secretarit, Patna, Distt. Patna (Bihar)
         3. The Secretary Revenue & Land Reforms Deptt., Govt. Of Bihar,
         Patna, Distt. Patna (Bihar)
         4. The Divisional Commissioner Purnea Division, Purnea, Distt.
         Purnea (Bihar)
         5. The Deputy Collector Incharge District Establishment,
         Kishanganj, Distt. Kishanganj (Bihar)
         6. Sri A.K. Tripathi, Executive Magistrate-Cum-Conducting Officer
         Kishanganj, Distt. Kishanganj (Bihar)
         7. The Sub-Divisional Officer Kishanganj, Distt. Kishanganj (Bihar)
         8. The Block Development Officer Kishanganj, Distt. Kishanganj
         (Bihar)
         9. The Circle Officer Kishanganj, Distt. Kishanganj (Bihar)
                                             -----------

3. 26.08.2011 Learned counsel for the State takes a

preliminary objection to the remedy of appeal

available to the petitioner under Rule 25 of the Bihar

C.C.A. Rules, 2005 against the order of punishment

dated 14.9.2007 in pursuance of a departmental

proceeding commenced on 23.1.2006.

Learned counsel then prays for leave to

withdraw the application to avail the remedies of

appeal. He prays that the Court may condone the

limitation for any delay in preferring the appeal.

Rule 25 vests power in the appellate

authority to consider any application for condoning

the delay in preferring the appeal. This Court cannot
2

usurp the power of the appellate authority. If the

petitioner files an appeal along with an application

for condonation of the same, the latter has to be

considered in accordance with law under Rule 25.

The application is dismissed as withdrawn

with the liberty as aforesaid.

P. Kumar                                    ( Navin Sinha, J.)