High Court Jharkhand High Court

Vinod Kumar Yadav vs State Of Jharkhand & Ors. on 5 April, 2011

Jharkhand High Court
Vinod Kumar Yadav vs State Of Jharkhand & Ors. on 5 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               W.P. (S) No. 6056 of 2007
                Vinod Kumar Yadav               ...   ...    ...      ...   Petitioner
                                       Versus
                The State of Jharkhand and others     ...    ...      ...   Respondents
                                       ------
                CORAM:         HON'BLE MR. JUSTICE J.C.S. RAWAT
                                       ------
                For the Petitioner:             Mr. Dr. S.N. Pathak
                For the Respondents:            J.C. To A.G.
                                       ------

3/ 05.04.2011

Learned counsel appearing for the petitioner has alleged in the petition
that no inquiry was initiated against the petitioner before dismissing him and
even no right of hearing was given to the petitioner.

The counter affidavit only deals the matter that notice was given, but no
document has been filed along with the counter affidavit and the counsel for the
respondents could not demonstrate me from the record that the respondents have
filed copies of the charge-sheet, inquiry report, service report of notice and how
many witnesses have been examined.

Thus, the respondents are directed to file the complete copies of the
record along with the additional counter affidavit within 15 days.

Post this matter immediately thereafter.

(J.C.S. Rawat, J)
Manoj/cp.0