High Court Patna High Court - Orders

Mira Kumari @ Meera Devi vs The State Of Bihar & Ors on 23 September, 2011

Patna High Court – Orders
Mira Kumari @ Meera Devi vs The State Of Bihar & Ors on 23 September, 2011
     Patna High Court CWJC No.16555 of 2011 (2) dt.23-09-2011




                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                    Civil Writ Jurisdiction Case No.16555 of 2011
                 ===================================================

Mira Kumari @ Meera Devi
…. …. Petitioner
Versus
The State Of Bihar & Ors
…. …. Respondents
===================================================

2 23-09-2011 Heard learned counsel for the

petitioner and learned counsel for the State.

The petitioner is challenging the

order of suspension dated 13.05.2006 stating

that in the departmental enquiry,

unfortunately, the authority has not served any

chargeshet upon the petitioner. Learned counsel

for the State submits that he intents to file

counter affidavit and he makes a prayer for

four weeks’ time.

The same is allowed.

Let this case be listed after four

weeks, retaining its position.

In the meantime, the State will file

its counter affidavit.

(Shivaji Pandey, J)

ASHWINI /-