IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.1754 of 2010
SULTANA ZALIL .
Versus
STATE OF BIHAR & ORS. .
-----------
3 15.9.2010 Mr. Vivek Prasad, counsel appearing for the
petitioner has submitted that the direction of this Court
dated 14.12.2009 passed in CWJC No.12118 of 2009 has
duly been complied. Authority slip has been issued by the
Opposite party in the light of resolution no. 11556 dated
22.12.1999 of the Finance Department in favour of the
petitioner. Only payment is to be made by the Treasury
Officer, Patna.
Considering this fact, the present proceeding is
dropped.
Akumar ( Mridula Mishra, J.)