Patna High Court – Orders
Ramdeep Singh vs The State Of Bihar & Ors on 20 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4134 of 2011
Ramdeep Singh
Versus
The State Of Bihar & Ors
-----------
02. 20.7.2011 State is required to file a detailed counter affidavit
indicating the circumstance under which Annexure-5 came to be
issued against the petitioner, which is the order of punishment
under the purported exercise of powers under Rule 43(b) of
Bihar Pension Rules.
Let the matter be listed after six weeks. State counsel
must ensure filing of counter affidavit.
rkp ( Ajay Kumar Tripathi, J.)