IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10596 of 2006
BIBHUTI NARAYAN SINGH
Versus
THE BIHAR STATE ELECTRICITY BORD & ORS
-----------
2. 11.4.2011. Learned counsel appearing on behalf
of Bihar State Electricity Board prays for
one week time for filing counter affidavit.
The present writ petition was filed
on 29.8.2006 after serving a copy of the
same on learned counsel for Bihar State
Electricity Board and after such a long
period, in the year 2011, when the case was
called out, a prayer has been made for
adjourning the case for filing counter
affidavit. Prayer is allowed.
Put up this case after one week
with a condition that respondent/Board will
pay a cost of Rs.1,000/- to the petitioner.
Cost must be paid before filing counter
affidavit.
Counter affidavit must be filed
within one week.
N.H./ ( Rakesh Kumar,J.)