IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2407 of 2010
SWETA DEVI
Versus
STATE OF BIHAR & ORS.
-----------
02 18.08.2010 Issue notice to opposite party no.4 as to why he be not
tried and punished for willful disobedience of orders of this Court
as passed in C.W.J.C. No.263of 2010, which was disposed of on
07.04.2010. The notice to go by ordinary as well as registered
post for which requisites etc. must be filed within one week. In
addition to above, petitioner who is the Pramukh of Block
Panchayat Samiti, Shambhuganj, in the district of Banka may also
take Dasti summons for service of notice on opposite party no.4.
Let it be so done.
Upon service of notice petitioner would file affidavit in
support thereof whereafter the matter should be immediately listed
at the top of the list.
Trivedi (Navaniti Prasad Singh, J.)