High Court Patna High Court - Orders

Madanlal Panja vs The State Of Bihar & Ors. on 20 July, 2011

Patna High Court – Orders
Madanlal Panja vs The State Of Bihar & Ors. on 20 July, 2011
                            IN THE HIGH COURT OF JUDICATURE AT PATNA
                                       MJC No.247 of 2011
                                         Madanlal Panja
                                             Versus
                                   The State Of Bihar & Ors.
                                          -----------

5. 20.07.2011 Counsel for the Opposite parties submits that the order of

suspension stands revoked.

Counsel for the petitioner points out that it was emphasized that

enquiry report had been submitted on 29.2.2008. In that background the

Court had directed conclusion of the departmental enquiry within a

maximum period of two months granting liberty to proceed exparte also,

if necessary.

The show cause filed is completely silent on this aspect.

Let the opposite party no. 2 appear in person to show cause why

charges be not framed against him.

List at the same position on 24.8.2011.

          Snkumar/-                                       (Navin Sinha,J.)