Patna High Court – Orders
M/S Soh Kisan Cold Storage Ltd vs The Bihar State Elect.Board &O on 4 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6781 of 2000
M/S Pulak Enterprises
Versus
The Bihar State Elec.Board &Ors
with
CWJC No.8306 of 2000
M/S Shiv Shakti Agro(India)Ltd
Versus
Bihar State Electricity Board&Ors
with
CWJC No.8339 of 2000
M/S Winsome International Ltd.
Versus
Bihar State Electricity Board
with
CWJC No.13518 of 2001
M/S Winsome International Ltd.
Versus
Bihar State Elec.Board & Ors
with
CWJC No.802 of 2002
M/S Winsome International Ltd.
Versus
Bihar State Electricity Board&Ors
with
CWJC No.9188 of 2000
M/S Hanuman Cold Storage Pvt.Ltd
Versus
The Bihar State Elect.Board &Ors
with
CWJC No.9255 of 2000
Dhrup Prasad & Ors
Versus
The Bihar State Elect.Board &Ors
with
CWJC No.9470 of 2000
M/S Soh Kisan Cold Storage Ltd
Versus
The Bihar State Elect.Board &Ors
with
CWJC No.9264 of 2000
M/S Dina Metals Ltd
Versus
Bihar State Elect.Board & Ors
with
CWJC No.13726 of 2000
M/S Msl.Industries Ltd.
Versus
Bihar State Elect. Board & Ors
with
2
CWJC No.403 of 2001
M/S Kaveri Industries
Versus
Bihar State Elect.Board & Ors
with
CWJC No.8944 of 2001
Rakesh Kumar & Anr
Versus
The Bihar State Elec.Board &Ors.
-----------
09 04.11.2011 Learned counsel appearing for the Bihar State
Electricity Board states that Contempt Petitions were filed by
some of these petitioners in relation to the orders passed by the
Hon’ble Supreme Court in fuel surcharge matter and he
accordingly seeks ten days time to obtain copy of the orders
passed and any other relevant orders passed by the Hon’ble
Supreme Court in the matter.
Let this matter be listed after two weeks under the same
heading.
Chandran (Vikash Jain, J.)