IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7120 of 2010
MEENA KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
2 17.1.2011 By the impugned order, the District
Magistrate-cum-Collector Arwal has set aside
the order of the S.D.O dated 23.9.2009 on the
ground that the same has been passed without
giving appropriate opportunity to the
appellant and hence has remitted the matter
back to the S.D.O for re-hearing.
This Court does not find any error
in the impugned order. Petitioner if so
advised may appear before the S.D.O and
satisfy him with regard to the correctness of
the order as also that the appellant had been
given sufficient opportunity earlier by him
which she did not avail.
This writ application is dismissed.
Prakash (J.N.Singh, J.)