High Court Patna High Court - Orders

Sita Ram Singh vs The State Of Bihar &Amp; Ors on 4 October, 2010

Patna High Court – Orders
Sita Ram Singh vs The State Of Bihar &Amp; Ors on 4 October, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.13370 of 2005
                                   SITA RAM SINGH
                                         Versus
                             THE STATE OF BIHAR & ORS
                                       -----------

03. 4.10.2010 After having heard learned counsel for the petitioner and

learned counsel for the State, the writ application is dismissed at this

stage with an observation that dismissal of the writ application will not

come in the way of the petitioner to claim benefit of promotion, in case

the departmental proceeding which has been challenged in yet another

writ application is quashed or if the departmental proceeding is allowed

to be continued and then petitioner is exonerated. The claim of the

petitioner for promotion will be guided by the result or outcome of the

departmental proceeding.

rkp                                        ( Ajay Kumar Tripathi, J.)