IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3499 of 2010
Sunita Kumari @ Rajmuni Devi
Versus
The State Of Bihar & Ors.
----------------------------------
2. 15.9.2011 Heard counsel for the parties.
Having regard to the nature of the order passed by
this Court on 17.12.2009 in C.W.J.C.No. 12046/2007 and the
stand taken by the Child Development Project Officer, Dumaria, in
the District of Gaya, in his show cause reply this Court is satisfied
that the Collector of Gaya District being the competent authority
has not complied the order of this Court.
That being so, this Court would direct the Collector
of Gaya District to remain present on 20th October, 2011 with an
explanation as to why an appropriate order be not passed for not
complying the order of this Court.
List this case on 20 th October, 2011 when the
Collector of Gaya District must remain present in person.
Let a copy of this order be given to G.P.22 for its
strict compliance.
(Mihir Kumar Jha,J.)
Surendra/