IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1953 of 2008
KUMARI CHANDNA
Versus
THE STATE OF BIHAR & ORS
-----------
2. 20.04.2011 Mr. CharkDhari sharan Singh, learned senior counsel
as also Additional Advocate General No. 6, state that there
appears to be some confusion at the level of the District
Magistrate Samastipur to the effect that the order of this Court
passed in the writ petition and the review petition filed against
the said judgment was also rejected, still there is no compliance
of the order of this Court which was passed almost four years
back.
As a matter of last indulgence put up this matter on
11th may 2011, as a zero item for compliance.
Namita ( Navaniti Prasad Singh, J.)