High Court Patna High Court - Orders

Sri Kapildeo Narayan Singh vs The State Of Bihar &Amp; Ors on 13 July, 2010

Patna High Court – Orders
Sri Kapildeo Narayan Singh vs The State Of Bihar &Amp; Ors on 13 July, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                          LPA No.539 of 2000
                    SRI KAPILDEO NARAYAN SINGH
                                Versus
                     THE STATE OF BIHAR & ORS
                               -----------

6 13.07.2010 The solitary partial charge on which the

petitioner has been found guilty is that as the Deputy

Managing Director, he aided and abetted the Managing

Director of the Bank in making illegal appointments. It

was his defence during the departmental proceedings

itself that he had lodged protest notes against such

proposed appointments.

Before we proceed to adjudicate the matter

on merits, we consider it necessary for the respondent

Bank to inform us on affidavit, if the Managing

Director whom the appellant as a subordinate, is

alleged to have aided and abetted, has been subjected

to any proceedings or not and the outcome of the

same. The affidavit must also enclose any orders that

may have been passed against the Managing Director

in any such proceeding.

Put up this case on 21st of July, 2010 at the

same position.

( Navin Sinha, J.)

Bibhash
(Jyoti Saran, J.)