High Court Patna High Court - Orders

Mahendra Pd. Singh vs The Bihar State Housing Board on 16 November, 2011

Patna High Court – Orders
Mahendra Pd. Singh vs The Bihar State Housing Board on 16 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Miscellaneous Jurisdiction Case No.3334 of 2011
                   ======================================================
                   Mahendra Pd. Singh
                                                                         .... .... Petitioner
                                                    Versus
                   The Bihar State Housing Board
                                                                        .... .... Respondent
                   ======================================================
                   Appearance :
                   For the Petitioner     : Mr. Nagendra Kumar Singh, Advocate.
                   For the Respondents    :   Mr. R.S. Pradhan, Sr. Advocate.
                   ======================================================
                   CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                   ORAL ORDER

(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)

3 16-11-2011 Mr. R.S. Pradhan, learned Senior counsel appearing on

behalf of the contemnors-opposite party nos. 1 to 4, submits that

due to certain unavoidable reasons, despite order dated

29.08.2011 show cause could not be filed on behalf of the

aforesaid opposite parties. He seeks one week’s further time to

file show cause.

As prayed for, the show cause must be filed on behalf of

opposite party nos. 1 to 4 on or before 23rd November 2011,

failing which opposite party nos. 1 to 4 shall remain physically

present in the Court on 23rd November 2011. If I am not sitting

singly, the matter may be placed in my chamber at 4.15 P.M.

However, if the show cause is filed by that time, then the

matter shall be listed in its usual course.

(Birendra Prasad Verma, J)
Devendra/-