IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13525 of 2011
Chandrawati Devi
Versus
The State Of Bihar & Ors
----------------------------------
4. 13.9.2011. Shri Rakesh Kumar Singh, learned
counsel appearing on behalf of respondent
nos.5 and 6/State Bank of India, on
instruction, submits that after correction
the arrear amount is likely to be
transmitted to the account of the
petitioner very soon. It is desirable to
direct the respondent/State Bank of India
to file a detailed affidavit within a
period of four weeks.
Put up thereafter.
In the meanwhile, learned counsel
for the State as well as Accountant
General may also file affidavit.
N.H./ ( Rakesh Kumar,J.)