High Court Patna High Court - Orders

Shrimati Gyanti Devi vs The State Of Bihar &Amp; Ors on 1 October, 2010

Patna High Court – Orders
Shrimati Gyanti Devi vs The State Of Bihar &Amp; Ors on 1 October, 2010
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.4226 of 2010

          1. SHRIMATI GYANTI DEVI W/O SHRI NAGESHWAR PATHAK R/O
          VILL.- PACHAUKHAR, P.S.- DEO, IN THE DISTRICT OF
          AURANGABAD
                                     Versus
          1. THE STATE OF BIHAR
          2. THE DIRECTOR, SOCIAL WELFARE, DIRECTORATE OF SOCIAL
          WELFARE, GOVT. OF BIHAR, PATNA
          3. THE DISTRICT MAGISTRATE, AURANGABAD
          4. THE DISTRICT PROGRAMME OFFICER, DISTT.- AURANGABAD
          5. THE CHILD DEVELOPMENT PROJECT OFFICER DEO,
          AURANGABAD
          6. THE MUKHIYA OF GRAM PANCHAYAT PACHUKHAR, P.S.-DEO,
          DISTT.- AURANGABAD
                                -----------

02. 01.10.2010 A preliminary objection is raised on behalf

of the State to the remedy of appeal available before

the District Magistrate against the impugned order

dated 16.12.2009.

Only if the petitioner prefers such appeal

within a period of 30 days from today, let the

appellate authority decide the same after hearing all

concerned by a reasoned and speaking order

preferably within a maximum period of four months

from the date of receipt/production of a copy of this

order along with the memo of appeal.

Learned counsel for the State rightly points

out that if any third party interests have intervened

after issuance of impugned order dated 16.12.2009,

such person/persons are also required to be heard.

The application is disposed off with the

aforesaid directions.

         P.K.                           (Navin Sinha, J.)