High Court Patna High Court - Orders

Suresh Kumar vs The State Of Bihar & Ors. on 9 September, 2011

Patna High Court – Orders
Suresh Kumar vs The State Of Bihar & Ors. on 9 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Miscellaneous Jurisdiction Case No.701 of 2011
                                              Suresh Kumar
                                                   Versus
                                     The State Of Bihar & Ors.
                                      ----------------------------------

8. 09.09.2011. In compliance of the order of the High

Court dated 23.08.2011 Opposite Party No. 7 is

present and has filed show-cause placing on

record the letter of the District Programme Officer,

Bhabua dated 25.10.2010, letter of the Director,

ICDS dated 23.2.2011 and her charge-report

dated 25.7.2011 and with reference to the three

documents has attempted to explain that she

could not accept the joining of the petitioner in

compliance of the order of the Collector, Bhabua

dated 31.3.2011, 19.04.2011, 27.5.2011,

Annexures-C,D,E to the show-cause filed on

behalf of Opposite Party No. 6, the District

Magistrate, Kaimur, as those orders were not

received by her.

It is quite evident from order of the

District Magistrate dated 31.3.2011, 19.4.2011,

27.5.2011 that Opposite Party No. 7 was directed

to accept the joining of the petitioner at Ramgarh

as the L.P.A. filed against the order of this Court

was dismissed under orders dated 22.2.2011.

It is submitted on behalf of Opposite Party
2

No. 7 that the aforesaid order dated 31.3.2011,

19.4.2011, 27.5.2011 was never served on

Opposite Party No. 7. Such statement does not

appear to be correct as no such averment has

been made in the show-cause filed on behalf of

Opposite Party No. 7.

Counsel for Opposite Party No. 7 then

submitted that Opposite Party No. 7 has come

without the complete records from her office and

as such she could not make any statement about

receipt of the order dated 31.3.2011, 19.4.2011,

27.5.2011 in her show-cause.

Aforesaid submission of the learned

counsel has been noted but it is common

knowledge that before making any reply by filing

show-cause it is expected of the Opposite Party to

peruse the entire brief as also the show-cause filed

by the superiors. In the instant case Collector had

earlier filed the show-cause stating that Opposite

Party No. 7 did not accept the joining of the

petitioner and for such defiance the Collector

under Letter No. 1213 dated 14.6.2011, Annexure-

F to the show-cause of the Collector had

recommended departmental proceeding against

Opposite Party No. 7.

3

In view of the aforesaid conduct of

Opposite Party No. 7, I have no option but to

proceed against her for deliberate violation of the

order of the High Court.

Let the Opposite Party No. 7 file

supplementary show-cause reply.

(V.N.Sinha,J.)
PKP