IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10923 of 2006
KEDAR NATH RAM
Versus
THE STATE OF BIHAR & ORS
-----------
2 6.12.2010 Petitioner is a retired officer of the Commercial Taxes
Department and at the relevant time was posted at Munger including
two others, namely, Patras Kujur and Ramnath Prasad. All three were
departmentally proceeded for irregularity in issuing statutory form
leading to evasion of tax. Enquiring Officer found all the three guilty
individually.
Petitioner’s grievance is that though the other two have been
left out with minor punishment, petitioner has been reflected with major
punishment. Appeal has not changed the matter . Hence the writ
petition. Even though the writ petition was filed in 2006 and has been
pending, State has not yet filed counter affidavit.
Put up as a zero item for admission on 10.1.2011.
In the meantime, learned counsel for the State would seek
instruction and file a comprehensive counter affidavit in the matter
including the issue as noted above.
singh (Navaniti Prasad Singh,J)