High Court Patna High Court - Orders

Dr.Chandra Bhushan vs The State Of Bihar & Ors on 2 September, 2011

Patna High Court – Orders
Dr.Chandra Bhushan vs The State Of Bihar & Ors on 2 September, 2011
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                      CWJC No.6324 of 2007
                       Dr. Chandra Bhushan
                              Versus
                   The State Of Bihar & Ors.
                           -----------

2 02.09.2011 Having heard learned counsel for the

parties and in view of the divergent stand

taken by the petitioner and the respondents,

this Court would now direct the petitioner to

file a specific supplementary affidavit with

documentary proof as with regard to the

payment of subsistence allowance on or after

28.1.2005 to 1.7.2006 and/or his remaining

stationed at the Headquarters at Patna during

the period of suspension, in the

aforementioned period.

It is, however, made clear that if

the petitioner had not received the

subsistence allowance after 28.1.2005 and had

also not continued to be in the headquarters

during his suspension, the natural

presumption would be that the petitioner was

fully aware of the order of revocation of his

suspension, which had also contained a clause

for reporting on duty at his earlier place of

posting.

List this case after two weeks at

the top of list.

Rsh                                                (Mihir Kumar Jha, J.)