Patna High Court – Orders
Suman Bharti vs The State Of Bihar & Ors on 30 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.4437 of 2007
Suman Bharti, WIFE OF BAL KRISHNA YADAV, RESIDENT OF
VILLAGE- BARAHIGOTH, P.O. ANANDPURA, VAI CAWALBARA,
P.S.- UDAKISHUNGANJ, DISTRICT- MADHEPURA :--PETITIONER.
Versus
1.The State Of Bihar THROUGH INSPECTOR GENERAL, PRISON,
BIHAR, PATNA.
2. INSPECTOR GENERAL PRISON, BIHAR, PATNA.
3. SECRETARY, PERSONNEL AND ADMINISTRATIVE
REFORMS DEPARTMENT, OLD SECRETARIATS, PATNA,
BIHAR.
4. SUPERINTENDENT, DIVISIONAL JAIL, KATIHAR.
5. SUPERINTENDENT, DIVISIONAL JAIL, BHAGALPUR :--
RESPONDENTS.
----------------------------------
3. 30.09.2011. Heard learned counsel for the
petitioner and the State.
For the relief prayed for in the writ
petition petitioner is granted liberty to move
the I.G., Prison and if he is satisfied, relief
prayed for may be granted to the petitioner.
Writ application stands disposed of.
P.K.P. (V.N.Sinha,J.)