IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 4666 of 2010
Pashupati Narayan Sharma ... ... ... Petitioner
Versus
The Union of India & Others..... ..... Respondents
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MRS. JUSTICE JAYA ROY
——
For the Petitioner : Mr. Krishna Shankar
For the Respondents : Mr. C. Prabha
Order No.04 —— Dated 20th June, 2011
Learned counsel for the petitioner submitted that even if
order of punishment of compulsory retirement is upheld, then the
petitioner was entitled to certain more benefits and 1/3rd of
pension and gratuity have been denied to the petitioner in the
disciplinary proceeding.
2. Learned counsel for the respondents sought time to
prepare herself on this point also.
3. Put up this case after two weeks and the learned counsel
for the respondents also sought time for filing counter affidavit,
which may be filed.
(Prakash Tatia, A.C J)
(Jaya Roy, J)
Dey/-Alankar/-