IN THE HIGH COURT OF JUDICATURE AT
PATNA
Civil Writ Jurisdiction Case No.8976 of 2009
Dinesh Kumar Das
Versus
The State Of Bihar & Ors
---------
3. 11.08.2011 After some argument leave is sought to withdraw this application
to pursue departmental remedies with regard to the quantum of
punishment.
Quantum of punishment is the prerogative of the employer unless
it is shocking to the conscience of the Court.
Nothing in the present order shall be deemed, opined or
construed as any observation of the Court on the issue of quantum of
punishment and which remains within the exclusive jurisdiction of the
disciplinary authority himself.
The writ application is accordingly dismissed as withdrawn.
Snkumar/- (Navin Sinha,J.)