IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19626 of 2010
SUMITA SUNDRAM .
Versus
THE STATE OF BIHAR & ORS .
-----------
02. 14.12.2010 Learned counsel for the petitioner prays for
simple direction for disposal of the representation dated
20.11.2010 by respondent nos. 1 and 2.
If the petitioner has filed a representation as
submitted on his behalf, let the concern respondent
dispose off the same by a reasoned and speaking order
preferably within a maximum period of two from the date
of receipt/production of a copy of this order.
It is made clear that this Court has not gone into
the merits of the matter at all which remains open for
consideration in entirely by respondent nos. 1 and 2 both
on law and facts.
The application stands disposed.
P.K ( Navin Sinha, J.)