Patna High Court – Orders
Asha Kumari vs The State Of Bihar &Amp; Ors on 13 August, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.297 of 2010
1. ASHA KUMARI W/O RAMBALAK PASWAN R/O VILL LOHANDA,
P.S.HILSA,DISTT-NALANDA
Versus
1. THE STATE OF BIHAR THROUGH THE PRINCIPAL SECRETARY, DEPTT. OF
SOCIAL WELFARE GOVT. OF BIHAR, PATNA
2. THE DIRECTOR , I.C.D.S., DIRECTORATE, SOCIAL WELFARE
DEPARTMENT GOVT. OF BIHAR, PATNA
3. THE DISTRICT MAGISTRATE CUM-COLLECTOR NALANDA
4. THE DISTRICT PROGRAMME OFFICER NALANDA
5. THE CHILD DEVELOPMENT PROJECT OFFICER HILSA IN THE DISTRICT
OF NALANDA AT BIHARSHARIF
-----------
3/ 13/08/2010 It is submitted that the grievances having been
redressed the application has become infructuous. It is
accordingly disposed off.
KC ( Navin Sinha, J.)