IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.13672 of 2007
Noor Mohammad
Versus
Bihar State Electricity Board & ors
-----------
2. 22.7.2011. As prayed by Shri Vijay Kumar
Verma, learned counsel appearing on behalf
of all the respondents/Bihar State
Electricity Board, list this case after six
weeks for filing counter affidavit. Before
filing counter affidavit, respondent nos.2
and 3/Secretary, Bihar State Electricity
Board and General Manager cum Chief
Engineer, Mithila Area Electricity Board,
Darbhanga are directed to clear all the
admitted dues of the petitioner. Such fact
should be reflected in the counter
affidavit, which is to be filed within six
weeks.
N.H./ ( Rakesh Kumar,J.)