Patna High Court – Orders
Munisha Kumari vs The State Of Bihar & Ors on 23 June, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.35 of 2011
MUNISHA KUMARI
Versus
THE STATE OF BIHAR & ORS
-----------
6. 23.06.2011 Learned counsel for the State prays for two
weeks time to seek instruction from respondent No.2, the
District Magistrate, Gaya whether the petitioner has filed a
representation in terms of order dated 07.04.2011 and if
yes, what is the outcome of the said representation. It is
expected that if the District Magistrate has not taken a
decision on the representation so far, he must take a
decision in accordance with law before the next date.
Put up this appeal under the same heading
after two weeks.
( Shiva Kirti Singh, J.)
(V. Nath, J.)
Nitesh