IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9314 of 2009
In The Matter Of Inmates Of Wo
WITH
CR. WJC NO.988 OF 2008
SANTOSH CHANDRA KUMAR
Versus
The State Of Bihar & Ors
-----------
24. 01.07.2011 Upon hearing the learned counsel for the petitioner
and going through the record submitted by the State
Government, this Court appoint none else but the State Counsel
i.e. GP-3 Smt. Nivedita Nirvikar to inspect the Mental Asylum
Home and Woman Remand Home and submit her independent
report by Wednesday. She is appointed in the capacity of
Commissioner and to submit the report after verifying the factual
status of these Homes, so that we may examine the accuracy of
the affidavits filed by the State.
Since it is an independent assignment by the Court
to Smt. Nivedita Nirvikar, she shall be paid Rs.10,000/- fee for
this work.
List this case on 6th July, 2011 for passing final order
on Remand Home.
Secretary of the concerned department shall depute
an officer to assist the Court Commissioner.
A copy of this order shall be given to the State
Counsel by Tomorrow.
( Prakash Chandra Verma, J. )
Mkr. (Aditya Kumar Trivedi, J.)