High Court Patna High Court - Orders

Hajra Khatoon &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 October, 2010

Patna High Court – Orders
Hajra Khatoon &Amp; Ors vs The State Of Bihar &Amp; Ors on 25 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.12331 of 2004
                               HAJRA KHATOON & ORS
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

9. 25.10.2010 Some light has been shed on the so-called departmental

enquiry which was conducted against the employees who were

suspected to have connived with the husband of the petitioner in

allowing him to rejoin the post after he had already been dismissed from

service on holding of a departmental enquiry. The circumstance under

which the husband of the petitioner continued to work for almost 10

years and now the wife is claiming retiral dues does require a closer

scrutiny by the Court because the system cannot be manipulated to the

extent where it becomes a laughing stock.

Learned Government Advocate is hereby directed to ensure

that a fresh affidavit on behalf of Principle Secretary, Department of

General Administration is filed indicating the materials which have

come against the persons who have been found guilty and the

circumstances under which husband of the petitioner was facilitated to

continue to work on the post till his superannuation. The Court makes it

clear that it wants to take the matter to its logical end and therefore

would like to have a closer scrutiny at things.

Matter will come up for further consideration on 6th of

December, 2010 by which time the affidavit in question must be filed

as directed above. Let the matter be listed as first case subject to part

heard.

The original record which has been procured may be
2

returned to the department to be made available on the next date when

the matter will be taken up.

rkp                            ( Ajay Kumar Tripathi, J.)