IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.516 of 2011
Uma Nath Sharma
Versus
The State Of Bihar & Ors
-----------
7 01-07-2011 A supplementary affidavit has been filed on
behalf of appellant in support of his submission that
second order of punishment has been passed illegally in
the same proceeding in which he was earlier awarded
some other punishment. Although there is no categorical
statement to that effect in his supplementary affidavit yet
it has been pleaded that the appellant has no notice
regarding any other proceeding except one in which he
was earlier punished.
Learned counsel for the State should seek
instruction, file counter affidavit and if possible, produce
the relevant records on the next date.
Put up under the same heading after two
weeks. The case shall retain its position in the list.
(Shiva Kirti Singh, J.)
(V. Nath, J.)
BKS/-