1996 INSC 0691 SUPREME COURT OF INDIA Chandreshwar Prasad Sinha Vs. State of Bihar C.A.No. ... of 1996 (S.P.Bharucha and S.C.Sen JJ.) 18.04.1996 ORDER The Text below is only a summarized version of the order pronounced Appellant caused loss of lakhs of rupees to State Government. State Government under Rule 139 reduced pension of appellant by 50% as it found appellant guilty. Supreme Court held that Rule 139 cannot be invoked as no departmental proceedings carried out under Rule 43. Criminal proceedings still found pending. Further held that pension cannot be reduced under Rule 139 unless appellant found guilty under Rule 43.