High Court Patna High Court - Orders

Kameshwar Kumar Sinha vs The State Of Bihar & Ors on 25 October, 2011

Patna High Court – Orders
Kameshwar Kumar Sinha vs The State Of Bihar & Ors on 25 October, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.15288 of 2011
                   Kameshwar Kumar Sinha S/O Late Ranjan Singh R/O Vill.-
                   Mithansarai Tole Madhopur, P.S.- Ahiyapur, District - Muzaffarpur,
                   Presently A Suspended Employee As Panchayat Secretary
                                                     Versus
                   1. The State of Bihar
                   2. The Principal Secretary Rural Development Department, Govt. Of
                   Bihar, Patna
                   3. The District Magistrate, Muzaffarpur, District - Muzaffarpur
                   4. The District Panchayat Officer, Muzaffarpur, District- Muzaffarpur
                   5. The District Superintendent of Education Muzaffarpur, District -
                   Muzaffarpur
                   6. The Block Development Officer, Motipur, District - Muzaffarpur
                                                -----------

02. 25.10.2011 Having heard learned counsel for the petitioner and

learned counsel for the State, no interference is warranted with

the order of suspension especially in the background that it has

been passed on the directions of the High Court in a contempt

application.

Authorities are directed to issue charge sheet to the

petitioner forthwith and ensure that departmental proceeding is

completed at the earliest.

Writ stands disposed of.

rkp                                                          ( Ajay Kumar Tripathi, J.)