IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.953 of 2010
IN
(CWJC 16768/2009)
======================================================
1. Usha Kumari W/O Rajnandan Prasad Vill.- Dhopthall, P.O.- Ramraichak,
P.S.- Sirdalla, Distt.- Nawada
…. …. Appellant
Versus
1. State Of Bihar Through The Secretary Welfare Department, Bihar, Patna
2. Director Welfare Magadh Division, Gaya
3. Deputy Director, Welfare, Magadh Division, Gaya
4. Commissioner Cum Active Officer Public Complain Cell, Magadh
Division, Gaya
5. District Magistrate, Nawada
6. Deputy Collector, Land Reforms, Nawada
7. Child Development Project Officer, Sirdalla, Nawada
8. Mukhiya Gram Panchayat, Choukia, Within Sirdalla Circle, Distt.-
Nawada
9. Sub-Divisional Magistrate Rajauli Under District Nawada
10. District Programme Officer Nawada
11. Sumitra Devi @ Sumitra Kumari W/O Umesh Prasad R/O Vill.-
Vageshwari, P.S.+Anchal- Sirdalla, Distt.- Nawada
…. …. Respondents
======================================================
4 23.06.2011 Upon hearing learned counsel for the appellant, we do not find any
merit in the appeal of the appellant.
However, since in C.W.J.C. No.11899 of 2007 order was
to be complied with by the District Magistrate within the time
frame then fixed by the Government Circular dated 10.12.2009.
Appeal is dismissed.
(Prakash Chandra Verma, J.)
(Aditya Kumar Trivedi, J.)
PN