IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3303 of 2011
Rama Nand Jha
Versus
The State Of Bihar & Ors
3 9.11.2011
Counsel for the petitioner is permitted to add the
Secretary, Rural Development Department, Bihar, Patna as
opposite party in this case.
The District Magistrate, Madhubani has addressed a
letter to the Secretary of Rural Development Department to
provide money for payment of compensation to the petitioner.
The Secretary, Rural Development Department is
required to file an affidavit stating as to when he would be
transferring the money to the District Magistrate, Madhubani.
List this case on 14.12.2011. It is hoped that by that
time there would be full compliance of the order of this court.
Let a copy of this order be given to Mr. AAG I.
haque ( Sheema Ali Khan, J .)