Patna High Court - Orders
Vijay Nath Sah vs The Union Of India & Ors on 19 April, 2018
Author: Mohit Kumar Shah
Bench: Mohit Kumar Shah
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12570 of 2017
======================================================
Vijay Nath Sah (Ex-Inspector of Income Tax, TDS Circle, O/o The Assistant
Commissioner of Income Tax (TDS), Central Revenue Building (Annexe),
Birchand Patel Path, Patna- 800001, Son of Late Raghunath Sah, Resident of
Diwan Mohalla, Ram Janki Chowraha, P.O.- Jhauganj, P.S.- Khejekala,
District- Patna- 800008.
... ... Petitioner/s
Versus
1. The Union of India through the Special Secretary to the Government of India,
Ministry of Finance, Department of Revenue, Central Board of Direct Taxes,
North Block, New Delhi- 110011.
2. The Chairman, Central Board to Direct Taxes, North Block, New Delhi-
110011.
3. The Member (Personnel & Vigilance), Room No. 155 (B), Central Board of
Direct Taxes, North Block, New Delhi- 110002.
4. Thr Pr. Chief Commissioner of Income Tax (CCA) Patna, [Bihar & Jharkhand
Region], Central Revenue Building, Bir Chand Patel Path, Patna- 800001.
5. The Commissioner of Income Tax (TDS), 5th Floor, Central Revenue
Building, Bir Chand Patel Path, Patna- 800001.
6. The Dy. Commissioner of Income Tax (Vig.), Central Revenue Building, Bir
Chand Patel Path, Patna- 800001.
7. The Assistant Commissioner of Income Tax [Administration], Central
Revenue Building, Bir Chand Patel Path, Patna- 800001.
8. The Income Tax Officer (TDS) Hqrs.- 1, O/o the Commissioner of Income
Tax (TDS), Central Revenue Building, Bir Chand Patel Path, Patna- 1.
9. Sri Vivekanand Mishra, then DDIT (lnt.) and now the DCIT, Central Circle 2,
(the Inquiry Officer), Central Revenue Building, Bir Chand Patel Path, Patna
800001.
10. Sri Ram Chandra Ram, then Income Tax Officer, Ward - 5 (3), Patna [the
Presenting Officer].
11. Maulesh Paswan, S/o Sh. Jagdish Paswan, the General Secretary, All India
Income Tax SC/ST Employees Welfare Federation, Unit Patna, at present
residing at Qt. No. 179, New Type- III, Central Revenue Colony, Ashiyana
Road, Patna- 25.
... ... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Santosh Kumar
For the Respondent/s : Mr. S.D Sanjay (Addl. Soc. Gen.)
======================================================
CORAM: HONOURABLE MR. JUSTICE MOHIT KUMAR SHAH
ORAL ORDER
2 19-04-2018The learned counsel for the petitioner submits that the order of dismissal was challenged before the learned Central Patna High Court CWJC No.12570 of 2017(2) dt.19-04-2018 2/2 Administrative Tribunal and the learned Central Administrative Tribunal by an order dated 29.03.2017 passed in OA/050/00190/2017 has been pleased to dispose of the O.A. filed by the petitioner herein with liberty to exhaust his alternative remedy of appeal against the order of punishment in view of the fact that the appeal had already been filed by the petitioner herein. Now, the learned counsel for the petitioner submits that his appeal has already been disposed of.
In view of the aforesaid, the learned counsel for the petitioner seeks permission to withdraw the present writ petition with liberty to assail the order of dismissal as well as the appellate order before the learned Central Administrative Tribunal, Patna Bench, Patna.
The present writ petition is disposed of as withdrawn with the aforesaid liberty.
(Mohit Kumar Shah, J) ajay gupta/-
U