Patna High Court – Orders
Dayarani Devi vs The State Of Bihar & Ors on 4 July, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1924 of 2011
Dayarani Devi
Versus
The State Of Bihar & Ors
with
CWJC No.2324 of 2011
Bachi Devi
Versus
The State Of Bihar & Ors
-----------
02. 4.7.2011 Matter may come up after a month as some more
deeper look is required by the learned counsel for the petitioners
with regard to the issue he has raised i.e. whether the direction of
the Central Government is binding and mandatory upon the
State and failure to do so would come within the ambit of
Article 257 of the Constitution of India.
rkp ( Ajay Kumar Tripathi, J.)