IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.835 of 1996
RAM CHHABILA SINGH
Versus
STATE OF BIHAR & ORS
-----------
4 05/10/2010 The Court is not convinced about some of the
assertions made in the writ application about non
furnishing of the enquiry report to the petitioner, failure
to give him opportunity to cross examine the witnesses as
well as non examination of relevant witnesses.
It will be in the interest of justice that these
assertions are verified from the original record relating to
the disciplinary proceeding conducted against the
petitioner.
Since it is an old matter, learned counsel for the
State is granted six weeks’ time to procure the same and
place it before the Court on the next date.
List this matter after six weeks.
AMIN/ (Ajay Kumar Tripathi, J.)