High Court Patna High Court - Orders

Manoj Kumar Singh vs Bihar State Food &Amp; Civil Supli on 11 April, 2011

Patna High Court – Orders
Manoj Kumar Singh vs Bihar State Food &Amp; Civil Supli on 11 April, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                        CWJC No.6024 of 2011
                       MANOJ KUMAR SINGH
                               Versus
     BIHAR STATE FOOD & CIVIL SUPPLIES CORPORATION & ORS
                              -----------

2. 11.4.2011 Learned counsel for the petitioner submits that in the

departmental proceedings the enquiry officer had submitted

his report dated 7.12.2009 (Annexure-5) by which the

petitioner was exonerated of all the 13 charges leveled

against him but the disciplinary authority, Managing

Director of the respondent Corporation instead of taking

further steps in the matter on the basis of the enquiry report

has directed another officer to submit a fresh enquiry

report, which is contrary to the provisions of law.

Mr.R.S.Pradhan, learned Sr.Counsel for the

respondent Bihar State Food and civil Supplies

Corporation prays for two weeks time for seeking

instructions and filing counter affidavit in the matter.

Put up among ‘0’ cases in the main list on 25th April,

2011.

In the meantime, no order shall be passed by the

disciplinary authority, if not already passed.

(Ramesh Kumar Datta,J.)

Spal/