High Court Patna High Court - Orders

Ghuran Jha vs The State Of Bihar &Amp; Ors on 28 March, 2011

Patna High Court – Orders
Ghuran Jha vs The State Of Bihar &Amp; Ors on 28 March, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.5435 of 2011
                                    GHURAN JHA
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

2. 28.3.2011 Learned counsel for the petitioner submits

that the petitioner had been suspended by order dated

5.5.2006 with immediate effect but no charge sheet was

issued within the period of three months prescribed by

Rule 9(7) of the Bihar Government Servant

(Classification, Control and Appeal) Rules 2005 and

the departmental proceeding itself was initiated a year

subsequently.

As prayed for by learned counsel for the

Bihar School Examination Board, put up on 11th April,

2011 among top twenty cases in the main list to enable

her to seek instructions and file counter affidavit, if so

desired.

      S.Pandey                       ( Ramesh Kumar Datta, J.)