High Court Patna High Court - Orders

Shambhu Paswan vs The State Of Bihar & Ors on 27 June, 2011

Patna High Court – Orders
Shambhu Paswan vs The State Of Bihar & Ors on 27 June, 2011
                        IN THE HIGH COURT OF JUDICATURE AT PATNA
                                        CWJC No.1359 of 2011
                         SHAMBHU PASWAN SON OF LATE RAGHUNATH
                         PASWAN OF VILLAGE NAYATOLA SUNDERPUR P.O.
                         LALBAGH, P.S. UNIVERSITY DISTRICT- DARBHANGA.
                                                           .... PETITIONER.
                                                 Versus
                   1.   THE STATE OF BIHAR THROUGH THE CHIEF
                        SECRETARY GOVERNMENT OF BIHAR, PATNA.
                   2.   THE D.G. CUM I.G. OF POLICE, BIHAR, PATNA.
                   3.   THE ZONAL I.G. DARBHANGA ZONE, DARBHANGA.
                   4.   THE D.I.G. OF POLICE, DARBHANGA RANGE
                        DARBHANGA.
                   5.   THE S.P. DARBHANGA.
                                                               .. RESPONDENTS.
                                               -----------

2. 27.06.2011. The matter has been considered at various

levels. In the opinion of this Court, for the charges the

petitioner has been let off with a very mild punishment

of withholding of increment for one year. That has no

devastating effect on the petitioner. That increment will

not affect the petitioner after retirement.

Matter relates to the year 2005-2006. Even

otherwise the matter is more academic now. The

petitioner is well advised to allow the matter to rest and

not to pursue further. In view of above the Court is not

inclined to issue direction for reconsideration of the

punishment now.

The writ is dismissed.

Ibrar/-                                                    ( Ajay Kumar Tripathi, J )