High Court Patna High Court - Orders

Subodh Kumar Mishra vs The State Of Bihar &Amp; Anr on 7 September, 2010

Patna High Court – Orders
Subodh Kumar Mishra vs The State Of Bihar &Amp; Anr on 7 September, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CWJC No.13676 of 2010
                         SUBODH KUMAR MISHRA
                                 Versus
                        THE STATE OF BIHAR & ANR
                                -----------

02. 07.09.2010 Heard learned counsel for the petitioner and

learned counsel for the State.

This Court is not satisfied that any ground

has been made out to interfere in its writ jurisdiction

on an issue of transfer. In that view of the matter,

learned counsel submits that the representation stated

to have been filed on 8.7.2010 may be directed to be

disposed.

If the petitioner has filed a representation in

context of his transfer, this Court expects the

respondents to consider and dispose off the same by a

reasoned and speaking order within a maximum

period of four weeks from the date of

receipt/production of a copy of this order.

The application stands disposed.

        P.K.                                                  ( Navin Sinha, J.)