IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10849 of 2010
HINDUSTAN STEEL WORKS CONSTRUCTION LTD. & ANR.
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 10.08.2010 Heard learned counsel for the petitioners.
No one appears for respondent no.1 (the State of Bihar),
although the name of its counsel is appearing on the daily cause list.
Issue notice to respondent nos.2 and 3 in admission
matter as well as in stay matter (I.A. No.6154 of 2010) by ordinary
process for which Talbana, etc. must be filed by the petitioners within
one week, failing which this writ petition as against them or the
interlocutory application in question as the case may be, shall stand
dismissed without further reference to a Bench.
If any coercive action is initiated against the petitioners,
they will be entitled to press for early hearing of I.A. No.6154 of
2010.
harish (S.N. Hussain, J.)