High Court Patna High Court - Orders

Dayarani Devi vs The State Of Bihar & Ors on 4 July, 2011

Patna High Court – Orders
Dayarani Devi vs The State Of Bihar & Ors on 4 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.1924 of 2011
                                    Dayarani Devi
                                          Versus
                              The State Of Bihar & Ors
                                            with
                               CWJC No.2324 of 2011
                                       Bachi Devi
                                          Versus
                              The State Of Bihar & Ors
                                        -----------

02. 4.7.2011 Matter may come up after a month as some more

deeper look is required by the learned counsel for the petitioners

with regard to the issue he has raised i.e. whether the direction of

the Central Government is binding and mandatory upon the

State and failure to do so would come within the ambit of

Article 257 of the Constitution of India.

rkp                                                       ( Ajay Kumar Tripathi, J.)