IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2505 of 2011
Shiv Rani Devi
Versus
The State Of Bihar & Ors
-----------
4 21.9.2011 Counsel for the State has filed a show-cause today stating
therein that the district administration had sent a letter to the Principal
Secretary, Revenue and Land Reforms Department for allotment of
funds to pay the petitioner.
The opposite party nos. 2 and 3 are granted three weeks’
time to pursue the matter with the Principal Secretary, Revenue and
Land Reforms Department and make payment to the petitioner.
List this case after three weeks.
A copy of this order may be handed over to G.P. 20.
Sanjay (Sheema Ali Khan, J.)