IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20440 of 2010
Raju Ram, son of late Manager Ram, resident of Village &
P.S. Obra, Distt. Aurangabad ................ Petitioner
Versus
1. Chairman-cum-M.D. Indian Bank, 31, Rajaji Salai
Chennai 600001
2. Dy. General Manager, Indian Bank, 31, Rajaji Salai,
Chennai 600001
3. Asst. General Manager/Disciplinary Authority Circle
Office, New Dak Bunglow Road, Patna 800001
4. Branch Manager, Indian Bank, Kochar Branch, P.O.
Sonenagar, Distt. Aurangabad
-----------
For the petitioner: Mr. Ram Pravesh Sharma, Advocate and
Mrs. Madhuri Kumari, Advocate
For the Indian Bank: Mr. Sanjay Singh Thakur, Advocate.
———–
2. 22.12.2010 The petitioner has come to this Court against the
order dated 23.6.2010 passed by Assistant General
Manager/Disciplinary authority imposing punishment of
dismissal without notice against the petitioner.
It is stated in the writ petition that against the said
order the petitioner filed an appeal before the Deputy
General Manager/Compliance, Indian Bank, Chennai on
10.8.2010 but the same has not yet been disposed of
although the appellate authority was required to dispose of
the appeal positively within two months.
In the above circumstances, the writ petition is
disposed of with a direction to the competent appellate
2
authority to consider and dispose of the appeal of the
petitioner within a period of six weeks from today.
This order has been passed in the presence of Mr.
Sanjay Singh Thakur, learned counsel for the respondent-
Indian Bank.
( Ramesh Kumar Datta, J.)
S.Pandey