IN THE HIGH COURT OF JUDICATURE AT PATNA
MISCELLANEOUS JURISDICTION CASE No.4753 of 2010
====================================================
SMT. LALITA DEVI
Versus
THE STATE OF BIHAR & ANR.
====================================================
04. 15.07.2011 In spite of due indulgence granted to the
officer to report compliance of the orders of the High
Court dated 14.05.2010 the same has not yet been
complied with.
Put up on 21.07.2011 maintaining its
position in the same list when the officer should be
present along with the show cause reply.
( V. N. Sinha, J.)
Rajesh/