High Court Patna High Court - Orders

Shankar Prasad Poddar vs The State Of Bihar &Amp; Ors on 24 June, 2010

Patna High Court – Orders
Shankar Prasad Poddar vs The State Of Bihar &Amp; Ors on 24 June, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.518 of 2010
                1. SHANKAR PRASAD PODDAR S/O LATE GOPAL PRASAD R/O
                MOH- LAL BAZAR, BETTIAH, P.S. BETTIAH, DISTT. WEST
                CHAMPARAN
                                  Versus
                1. THE STATE OF BIHAR
                2. THE PRINCIPAL SECRETARY ROAD CONSTRUCTION DEPTT.,
                GOVT. OF BIHAR, PATNA
                3. DEPUTY SECRETARY ROAD CONSTRUCTION DEPTT., GOVT.
                OF BIHAR, PATNA

2   24.6.2010

Prayer of the petitioner is for quashing of

the departmental proceeding initiated under Rule

43 (b) of the Bihar Pension Rules, contained in

notification bearing memo no.3447 (S) dated

11.3.2008, whereby 20% amount from the

pension of the petitioner is directed to be

adjusted for five years. The punishment awarded

in the departmental proceeding has been assailed

by the petitioner on the ground that without

furnishing inquiry report, without issuing second

show cause notice and without considering the

suggestion of Bihar Public Service Commission,

which is mandatory in the case of Gazetted

Officer the punishment has been awarded.

Counsel appearing for the State is

directed to seek instruction and file counter
-2-

affidavit, for which four weeks’ time is allowed.

Put up for admission after four weeks.

(Mridula Mishra,J.)

A.Kumar