IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2626 of 2010
GYANWATI DEVI
Versus
VIJAY LAXMI
--------
03/ 14.09.2010 Grievance of the petitioner is that after getting enquiry
conducted resulting into an adverse report against the concerned
Savika, matter is kept pending and no decision has been taken by
opposite party no.1.
Learned counsel for the State prays for four weeks’ time to
seek instruction.
Put up this case under the same heading after four weeks.
(Shiva Kirti Singh, J)
(Hemant Kumar Srivastava, J)
shahid