IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9237 of 2011
SRI AWADH KISHORE SINGH
Versus
THE BIHAR STATE ELECTRICITY BOARD
-----------
3 20.06.2011 Counsel for the petitioner is present. No body
appears on behalf of the respondent Board.
A bare perusal of order dated 20.5.2011 passed
on the present writ proceeding, it appears that the learned
Judge observed that the issue raised in this writ application
has already been decided in C.W.J.C. No. 18367 of 2010.
However, on the request of the counsel of the Electricity
Board, four weeks’ time was granted to take instruction and
file counter affidavit.
No counter affidavit has been filed on behalf of
the respondent Board.
This Court proposes to grant one more
opportunity to the respondent Board.
List this matter after two weeks in the same list.
( Kishore K. Mandal, J)
pkj