High Court Patna High Court - Orders

Nisha Kumari vs The State Of Bihar &Amp; Ors on 28 February, 2011

Patna High Court – Orders
Nisha Kumari vs The State Of Bihar &Amp; Ors on 28 February, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                              CWJC No.18613 of 2009
          NISHA KUMARI WIFE OF JAWAHAR SINGH, RESIDENT OF
          MOHALLA- SISOUNI, P.O. BALWAHAT, DISTRICT- SAHARSA.
                                                     ..PETITIONER.
                                       Versus
            1. THE STATE OF BIHAR.
            2. THE DISTRICT MAGISTRATE, SAHARSA.
            3. THE DIRECTOR, INTEGRATED CHILD DEVELOPMENT
               SCHEME, PATNA.
            4. THE CHILD DEVELOPMENT PROJECT OFFICER,
               RANIHAT, BLOCK- SIMARI BAKHTIYARPUR, DISTRICT-
               SAHARSA.
                                                 ... RESPONDENTS.
                                     -----------

2. 28.02.2011 Learned counsel for the petitioner fairly submits

that the cause of action no more survives as supplies were

resumed after institution of the application.

That she may have been terminated is an

entirely fresh cause of action.

The writ application is disposed of as

infructuous.

 Ibrar/                                              ( Navin Sinha, J.)