High Court Patna High Court - Orders

Dr.Bijay Kumar Dubey vs The State Of Bihar on 16 November, 2010

Patna High Court – Orders
Dr.Bijay Kumar Dubey vs The State Of Bihar on 16 November, 2010
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.6316 of 2006
                               DR.BIJAY KUMAR DUBEY
                                          Versus
                                 THE STATE OF BIHAR
                                        -----------

03. 16.11.2010 The petitioner does not deny that he stands convicted by a

criminal court of competent jurisdiction. Whatever may be his role or

whatever may be the validity of order of conviction, he has been

dismissed from service because of the order of conviction. It is not

open for this Court to go into the nitty-gritty of the decision of the

criminal court to come to the rescue of the petitioner at this stage.

Avenue open for the petitioner would be to get himself exonerated by

the appellate court in the first place before claiming any right to remain

in service on the post. The order does not require any interference at

this stage.

The writ application is dismissed.

rkp                                           ( Ajay Kumar Tripathi, J.)