IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6455 of 2008
Awadh Lal Singh
Versus
Bihar State Electricity Board&
-----------
02. 07.07.2011 The present writ application has been filed for
removal of 11 K.V.A. line which has been allowed to be
taken over the residential house of the petitioner.
Learned counsel for the respondents seeks time
to file counter affidavit within a period of two weeks,
however learned counsel for the Electricity Board submits
that steps are being taken for redressal of the grievances
of the petitioner. It is expected that respondent authority
through counter affidavit will give full details about the
steps being taken for redreshment of the grievances of
the petitioner.
Put up this case on 25th of July, 2011, retaining
its position.
Shageer ( Dinesh Kumar Singh, J)