IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1702 of 2006
RAHUL RANJAN
Versus
THE SIWAN KSHETRIYA GRAMIN BAN
-----------
4. 1.4.2011 In the Government of India, Ministry of
Finance letter dated 19.2.2002, reference has been
made to the Government’s guidelines in the matter
of consideration of appointment of dependents of
the deceased employees on compassionate ground,
where such employees have been either awarded
major penalty for any act of misconduct or
disciplinary proceedings were pending or
contemplated against them at the time of death.
The said guidelines are not on the record.
Learned counsel for the respondent Bank is
directed to produce the said guidelines on an
affidavit within a period of two weeks from today.
Put up on 15.4.2011 in the same position.
VPS ( Ramesh Kumar Datta, J. )