IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13676 of 2010
SUBODH KUMAR MISHRA
Versus
THE STATE OF BIHAR & ANR
-----------
02. 07.09.2010 Heard learned counsel for the petitioner and
learned counsel for the State.
This Court is not satisfied that any ground
has been made out to interfere in its writ jurisdiction
on an issue of transfer. In that view of the matter,
learned counsel submits that the representation stated
to have been filed on 8.7.2010 may be directed to be
disposed.
If the petitioner has filed a representation in
context of his transfer, this Court expects the
respondents to consider and dispose off the same by a
reasoned and speaking order within a maximum
period of four weeks from the date of
receipt/production of a copy of this order.
The application stands disposed.
P.K. ( Navin Sinha, J.)