High Court Patna High Court - Orders

Dr.Raghavendra Kumar vs The State Of Bihar &Amp; Ors on 7 February, 2011

Patna High Court – Orders
Dr.Raghavendra Kumar vs The State Of Bihar &Amp; Ors on 7 February, 2011
          IN THE HIGH COURT OF JUDICATURE AT PATNA
                     CWJC NO.8788 OF 2005
                    DR.RAGHAVENDRA KUMAR
                           VERSUS
                   THE STATE OF BIHAR & ORS
                           *********

3 07/02/2011 The petitioner was suspended on 24.07.2001

and was posted in the Secretariat. Later on, he was

posted as Regional Director, Health, Patna. On

04.10.2002, charges have been framed and thereafter it

appears that there was an enquiry in which the petitioner

was found guilty. By Annexure-6, there was a publication

in the newspaper by which notice was issued to the

petitioner to submit his show cause.

The main point raised on behalf of the

petitioner that he was not given an opportunity to appear

in the departmental proceeding.

Counsel for the State is directed to file counter

affidavit in this case within a period of six weeks from

today.

List this case after six weeks amongst the first

ten cases.

Anand                                                    ( Sheema Ali Khan, J. )