Patna High Court – Orders
Harendra Sah vs The State Of Bihar &Amp; Ors on 19 November, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9346 of 2006
HARENDRA SAH
Versus
THE STATE OF BIHAR & ORS
-----------
2 19.11.2010 Looking at the nature of punishment which was
withholding of one increment without cumulative effect, this writ
application has become infructuous as the punishment order has
lost its meaning and it is dismissed as such.
RPS (Ajay Kumar Tripathi,J.)