IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2509 of 2010
GIRJA DEVI
Versus
STATE OF BIHAR & ORS.
-----------
03/ 07-Sep-2010 As prayed on behalf of the State three weeks
time is granted to seek instruction in respect of alleged
inaction in the matter by District Magistrates of Patna,
Bhagalpur, Muzaffarpur and Purnea specially in not
sending required inspection reports. Allegedly inspection
reports have not been sent from other districts also.
Specific reply should be given on behalf of the
District Magistrate, Patna as petitioner belongs to Patna
District and the Chief Secretary, Bihar in respect of
averments made in paragraph-13. It is expected that the
Chief Secretary shall find out ways and means to ensure
time bound completion of the task of submission of reports
by the District Magistrates.
Put up under the same heading after three weeks.
Let a copy of this order be handed over to
learned GP-3 for communication and compliance.
( Shiva Kirti Singh, J.)
(Hemant Kumar Srivastava, J.)
perwez