High Court Patna High Court - Orders

Kalawati Devi vs The State Of Bihar & Ors. on 8 August, 2011

Patna High Court – Orders
Kalawati Devi vs The State Of Bihar & Ors. on 8 August, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Miscellaneous Jurisdiction Case No.596 of 2011
              Kalawati Devi , WIFE OF BHOLA RAM, RESIDENT OF MOHALLA-
              CHHATRADHARI BAZAR, P.O. AND P.S. BHAGWAN BAZAR,
              DISTRICT- CHAPRA (SARAN):--PETITIONER.
                                                Versus
              1. The State Of Bihar THROUGH MR. GIRISH SHANKAR
                 PRINCIPLE SECRETARY, URBAN DEVELOPMENT, NEW
                 SECRETARIAT, PATNA.
              2. MR. KULDIP NARAYAN, DISTRICT MAGISTRATE, SARAN,
                 AT CHAPRA.
              3. MRS. SHOBHA DEVI, CHAIRMAN, NAGAR PARISHAD,
                 CHAPRA.
              4. MR. SANTOSH KUMAR, EXECUTIVE OFFICER, NAGAR
                 PARISHAD, CHAPRA :---OPPOSITE PARTIES.
                                   ----------------------------------

2. 08.08.2011. Heard learned counsel for

the petitioner and the State.

Petitioner should pursue

the matter before the authorities of

the Urban Development

Department of the State

Government who have already

taken cognizance of the matter

under letter bearing memo no.

6363 dated 15.11.2010, Annexure-

3.

                           With       the          aforesaid

                   observation,       the          contempt

application is disposed of.

P.K.P. (V.N.Sinha,J.)