Patna High Court – Orders
Manju Kumari vs The State Of Bihar &Amp; Ors on 4 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.5915 of 2010
1. MANJU KUMARI W/O BIJENDRA KUMAR R/O VILL PARASBIGHA,
P.S.PARASBIGHA, DISTT-JEHANABAD
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, WELFARE DEPARTMENT
GOVERNMENT OF BIHAR, PATNA
2. THE DISTRICT MAGISTRATE JEHANABAD
3. THE DISTRICT PROGRAMME OFFICER JEHANABAD
4. THE CHILD DEVELOPMENT PROJECT OFFICER JEHANABAD
5. THE MUKHIYA , PANCHAYATI RAJ NORU, DISTT-JEHANABAD
6. THE PANCHAYAT SECRETARY, GRAM PANCHAYAT RAJ NORU, DISTT-JEHANABAD
-----------
2. 04.10.2010 Leave is sought to withdraw this application to avail
remedy of appeal before the District Magistrate against the order
dated 15.1.2010 of the District Programme Officer.
Only if such an appeal is preferred within a period of
thirty days from today let the Appellate Authority consider the
same after hearing all concerned and dispose it off by a reasoned
and speaking order within a maximum period of four months
from the date of receipt and/or presentation of the appeal along
with a copy of the present order.
The writ application stands disposed.
Snkumar/- (Navin Sinha,J.)