IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.15533 of 2010
LAXMI DEVI
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 12.10.2010 Learned counsel for the petitioner is present. No one
appears for the respondents-State of Bihar and its authorities.
Learned counsel for the respondents may seek instructions and file
counter affidavit.
Put up this case under the same heading on 28th of
October, 2010 retaining its position.
All the subsequent actions of the authorities concerned
during the pendency of the writ petition shall be subject to the
result of the writ petition.
(S. N. Hussain, J.)
Sunil