IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.1460 OF 2010
IN
CIVIL WRIT JURISDICTION CASE NO.13418 OF 2010
WITH
INTERLOCUTORY APPLICATION NO.8303 OF 2010.
==============================================
RATNA KUMARI - Appellant
Versus
THE STATE OF BIHAR & ORS - Respondent(s)
==============================================
Appearance :
For the Appellant : Mr. Ashutosh Jha, Advocate
For the Respondent : Mr. Bijay Kumar Pandey, AC to GP18
===============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 28.9.2010. Reg: I.A.No.8303 of 2010.
The subject matter of the dispute in this appeal is
transfer of the appellant to a place 40 kms. away.
Learned Advocate Mr. Ashutosh Jha appears for the
appellant. He states that the appellant shall, in view of
personal difficulties experienced by her as stated in
paragraph nos.10 and 11 of the supplementary affidavit,
make a representation to the District Magistrate, Gopalganj.
In view of the above statement, the appeal and the
Interlocutory Application are disposed of.
The representation that may be made by the appellant,
2
will be decided in accordance with law. The decision on her
representation will be final and binding to the appellant. In
case the representation is rejected, such order will not give a
fresh cause of action to the appellant.
(R. M. Doshit, CJ)
(Jyoti Saran, J)
ahk