High Court Patna High Court - Orders

Sweta Devi vs State Of Bihar &Amp; Ors. on 18 August, 2010

Patna High Court – Orders
Sweta Devi vs State Of Bihar &Amp; Ors. on 18 August, 2010
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            MJC No.2407 of 2010
                              SWETA DEVI
                                 Versus
                         STATE OF BIHAR & ORS.

                                         -----------

02 18.08.2010 Issue notice to opposite party no.4 as to why he be not

tried and punished for willful disobedience of orders of this Court

as passed in C.W.J.C. No.263of 2010, which was disposed of on

07.04.2010. The notice to go by ordinary as well as registered

post for which requisites etc. must be filed within one week. In

addition to above, petitioner who is the Pramukh of Block

Panchayat Samiti, Shambhuganj, in the district of Banka may also

take Dasti summons for service of notice on opposite party no.4.

Let it be so done.

Upon service of notice petitioner would file affidavit in

support thereof whereafter the matter should be immediately listed

at the top of the list.

     Trivedi                          (Navaniti Prasad Singh, J.)