High Court Patna High Court - Orders

The Dist.Advocates’ Bar Associ vs The State Of Bihar &Amp; Ors on 4 October, 2010

Patna High Court – Orders
The Dist.Advocates’ Bar Associ vs The State Of Bihar &Amp; Ors on 4 October, 2010
           IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.13782 of 2009
                THE DIST.ADVOCATES' BAR ASSOCI
                              Versus
                    THE STATE OF BIHAR & ORS
                             -----------

15/ 04-Oct-2010 Today, learned counsel for the State has

made available to us copies of decision taken on

24.09.2010 in the meeting headed by the Chief

Secretary for development of infrastructure for Civil

Courts, Bhabua. A copy of that decision has also been

made available to learned counsel for the petitioner.

The decision by the High Level Committee at the State

level does not mention about the land required for

residences of Judicial Officers. That aspect should also

be taken note of at an early date preferably within four

weeks. Within the same period, counsel for the

petitioner should obtain views of the concerned people

at Bhabua and then file a reply if required.

Put up under the same heading after four

weeks.

( Shiva Kirti Singh, J.)

(Hemant Kumar Srivastava, J.)
perwez