Patna High Court – Orders
Manju Kiran vs Indian Oil Corporation … on 14 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17434 of 2010
MANJU KIRAN
Versus
INDIAN OIL CORPORATION LTD.&OR
4 14.12.2010 Vide order dated 29.11.2010 steps were
directed to be taken for issuance of fresh service of notice
upon respondent no. 6 under both processes. Learned
counsel for the petitioner submits that the requisite for
registered cover has been filed on 02.12.2010 within time
whereas Talbana for ordinary process was filed beyond time
on 09.12.2010. However respondent no. 6 has himself
appeared through his counsel by filing Vakalatnama in this
case.
In the said circumstances, let the time
granted vide order dated 29.11.2010 be extended till
09.12.2010.
Vide Order dated 12.10.2010 it was directed
by a Bench of this Court, that this case be listed among top
20 cases. Accordingly let this case be listed under the top 20
cases on 20.12.2010 in the Ist half.
Bhardwaj (S.N.Hussain, J.)
-----------