IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.785 of 2010
1. THE STATE OF BIHAR,THROUGH THE CHIEF
SECRETARY, GOVT. OF BIHAR, PATNA.
2. THE PRINCIPAL SECRETARY , DEPARTMENT
OF HUMAN RESOURCES, GOVT. OF BIHAR,PATNA.
3. THE DIRECTOR SECONDARY EDUCATION,
GOVT. OF BIHAR,PATNA.
4. THE DIRECTOR (ADMINISTRATION) CUM JOINT
SECRETARY, DEPARTMENT OF HUMAN
RESOURCES, GOVT. OF BIHAR,PATNA.
5. THE COMMISSIONER, PURNEA DIVISION,
PURNEA.
6. THE DISTRICT MAGISTRATE, PURNEA.
RESPONDENTS/ APPELLANTS
VERSUS
1. MATHURA RAM, S/O LATE NAGINA RAM, R/O
VILLAGE- GHORWASDIH, P.S.- KACHHAWAN,
DISTRICT- ROHTAS.
PETITIONER / RESPONDENT
---------
For the Appellants : Mr Md. Anis Akhtar, AC to AAG 10
For the Respondent : M/s Ajay Kumar Thakur and
Imteyaz Ahmad, Advocates
———-
4 28.6.2010 This appeal has been preferred against the
judgment and order dated 13.1.2010 passed by learned
single Judge in CWJC No.16434 of 2009.
By the impugned order, the learned single Judge
has quashed the order of suspension made against the writ
petitioner, however, has allowed the appellant State of
Bihar to continue with the disciplinary proceeding.
We have considered the charge made against the
2
writ petitioner. We are of the opinion that it is not a case
for suspension. The judgment and order passed by the
learned single Judge does not warrant interference. The
appeal is dismissed in limine.
Interim application stands disposed of.
(R. M. Doshit,CJ)
(Shiva Kirti Singh,J.)
sk