High Court Patna High Court - Orders

Durga Bahadur Sarki @ Durga … vs The Union Of India &Amp; Ors on 17 January, 2011

Patna High Court – Orders
Durga Bahadur Sarki @ Durga … vs The Union Of India &Amp; Ors on 17 January, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.867 of 2011
 DURGA BAHADUR SARKI @ DURGA BAHADUR, SON OF HARK DAYAL
 SARKI, RESIDENT OF VILLAGE SEROU, POST-8, P.O. + P.S. SUGUNU,
 DISTRICT THOUBAL, MANIPUR, PRESENTLY REMOVED AS No.9383607
 LNK/GD, "F" COY OF 18TH BATTALIAN (UNDER SUPERVISION) SASATRA
 SEEMA BAL (S.S.B), BIRPUR, DISTRICT SUPAUL---------------PETITIONER
                                     Versus
 1.THE UNION OF INDIA THROUGH THE SECRETARY, DEPARTMENT OF
 HOME AFFAIRS, GOVERNMENT OF INDIA, NEW DELHI
 2.THE DIRECTOR GENERAL, SASHASTRA SEEMA BAL, BIRPUR, SUPAUL
 3.THE DEPUTY INSPECTOR GENERAL, S.H.Q. SASHASTRA SEEMA BAL,
 PURNEA
 4.THE COMMANDANT, 18TH BATTALION, SASHASTRA SEEMA BAL,
 BIRPUR, P.S. + DISTRICT SUPAUL
 5.THE DEPUTY COMMANDANT, 18TH BATTALION, SASHASTRA SEEMA
 BAL, BIRPUR, P.S. + DISTRICT SUPAUL
 6.THE ASSISTANT COMMANDANT, "F" COPY, 18TH BATTALION,
 SASHASTRA SEEMA BAL, BIRPUR, P.S. + DISTRICT SUPAUL-----
                                                          ------RESPONDENTS
                                    -----------

For the petitioner :M/S Pramod Mishra,Vijay Kumar Mukul
Advocates
For the Union of India:Mr.Raghib Ahsan, Advoate

——

2. 17.01.2011 The petitioner, who was directed to be removed by

way of punishment by order dated 26.5.2010 of the

Disciplinary Authority from the services of the Sashastra

Seema Bal, preferred an appeal against the said order

before the Deputy Inspector General, S.H.Q., Sashastra

Seema Bal, Purnea (respondent No.3) on 18.6.2010, but the

same has not yet been disposed of, according to him.

The writ application is, accordingly, disposed of with

a direction to the respondent No.3 to consider and dispose

of the appeal of the petitioner in accordance with law,
2

within a period of three months from the date of

receipt/production of a copy of this order.

(Ramesh Kumar Datta,J.)

Spal/