High Court Patna High Court - Orders

Jay Pee Rewa Cement vs The State Of Bihar & Anr on 2 August, 2011

Patna High Court – Orders
Jay Pee Rewa Cement vs The State Of Bihar & Anr on 2 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                          CIVIL WRIT JURISDICTION CASE No. 5354 of 2011
                 ======================================================
                 Jay Pee Rewa Cement
                                                                  .... .... Petitioner/s
                                               Versus
                 The State of Bihar & Anr
                                                                 .... .... Respondent/s
                 ======================================================
                 Appearance :
                 For the Petitioner/s   : Mr. Mrigank Mauli, Advocate.

                 For the Respondent/s : Mr. Lalit Kishore, AAG 1.
                 ======================================================
                 CORAM: HONOURABLE THE CHIEF JUSTICE
                        and
                        HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA

                 ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

3 02-08-2011 This petition is admitted to final hearing to be heard with
CWJC No. 4050 of 2003.

Our order dated 8th April 2011 stands modified to that
extent.

(R.M. Doshit, CJ)

(Birendra Prasad Verma, J)

Dilip.