IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1753 of 2011
ALPANA DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
2 28.01.2011 According to the petitioner, the Local Self
Government in the form of Gram Panchayat Bhoktapur in
the District of Gopalganj cannot run properly in view of
failure of the District Administration as apparent from
various annexures relating to a Panchayat Secretary.
Learned counsel for the State prays for two
weeks’ time to apprise this Court of the response of the
District Administration in this matter.
Put up this matter under the same heading after
two weeks.
(Shiva Kirti Singh, J.)
(Dr. Ravi Ranjan, J.)
SC