High Court Patna High Court - Orders

Rama Nand Jha vs The State Of Bihar & Ors on 9 November, 2011

Patna High Court – Orders
Rama Nand Jha vs The State Of Bihar & Ors on 9 November, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Miscellaneous Jurisdiction Case No.3303 of 2011
                                      Rama Nand Jha
                                           Versus
                                The State Of Bihar & Ors

3   9.11.2011

Counsel for the petitioner is permitted to add the

Secretary, Rural Development Department, Bihar, Patna as

opposite party in this case.

The District Magistrate, Madhubani has addressed a

letter to the Secretary of Rural Development Department to

provide money for payment of compensation to the petitioner.

The Secretary, Rural Development Department is

required to file an affidavit stating as to when he would be

transferring the money to the District Magistrate, Madhubani.

List this case on 14.12.2011. It is hoped that by that

time there would be full compliance of the order of this court.

Let a copy of this order be given to Mr. AAG I.

     haque                                 ( Sheema Ali Khan, J .)