IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13286 of 2011
Rekha Devi @ Rekha Kumari W/O Sri Ashok Kumar R/O Vill.-
Kabaiya, P.O.-Harda, P.S.-K. Hat, Block-Purnea East, Distt.-Purnea.
.... Petitioner
Versus
1. The State Of Bihar.
2. The Principal Secretary, Social Welfare Deptt., Govt. Of Bihar, Patna.
3. The Distict Magistrate, Purnea.
4. The Sub Divisional Officer, Purnea Sadar, Distt.-Purnea.
5. The Director, Integrated Child Development Scheme, Bihar, Patna.
6. The District Programme Officer, Purnea.
7. The Child Development Project Officer, Purnea Rural, Distt.-Purnea.
... Respondents
-----------
2 13.10.2011 Writ application is being disposed of on a short point.
Let appeal of the petitioner passed against the order of the
District Programme Officer pending before the District
Magistrate, Purnea dated 17.03.2011 and has not been decided.
It is disposed of with the direction upon the District
Magistrate, Purnea i.e. respondent no.3 that he must ensure that
parties to the dispute are heard and the appeal must be decided
within the period of three months from the date of production of
a copy of this order.
(Ajay Kumar Tripathi, J.)
Md. Ibrarul