Patna High Court – Orders
Sabnam Kumari & Anr vs The State Of Bihar & Ors on 15 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6417 of 2010
Ramdeo Prasad
Versus
Bihar State Electricity Board & Ors.
with
Civil Writ Jurisdiction Case No.7089 of 2010
Sabnam Kumari & Anr
Versus
The State Of Bihar & Ors
with
Civil Writ Jurisdiction Case No.7110 of 2010
Anita Devi & Anr
Versus
Bihar State Electricity Board & Ors.
with
Civil Writ Jurisdiction Case No.7873 of 2010
Rubi Devi & Anr
Versus
Bihar State Electricity Board & Ors.
----------------------------------
05. 15.11.2011 Learned counsel for the parties are present.
On the request made by learned counsel
appearing on behalf of the respondents, put up on
29.11.2011 retaining its position enabling learned
counsel to seek instruction and file counter affidavit in
response to the claim put forth in the writ petition.
(Jyoti Saran, J.)
S.Sb/-