IN THE HIGH COURT OF JUDICATURE AT PATNA Civil Writ Jurisdiction Case No.18031 of 2011 M/S Vasundhara Enterprises Versus The Indian Oil Corporation Ltd ----------------------------------
02/ 18.11.2011 Heard learned counsel for the petitioner and learned
counsel for the respondents.
Issue notice to private respondent no.4 by both the
processes i.e. registered cover with A/D and ordinary, for which,
requisites etc. must be filed within one week, failing compliance of
either of which this writ petition shall stand rejected without further
reference to a Bench.
Put up this case immediately after receipt of the service
report under the heading `Admission’ in regular course.
The said time may be utilized by respondent-Indian Oil
Corporation Ltd. and its authorities for filing their counter affidavit.
Any step taken by any of the parties in the meantime
shall be subject to the result of this writ petition.
MPS/ (S.N.Hussain, J.)