Patna High Court – Orders
Kali Kant Jha vs The Bihar State Electricity Bo on 2 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1625 of 2011
KALI KANT JHA
Versus
THE BIHAR STATE ELECTRICITY BO
-----------
3. 2.2.2011. As prayed by Shri Ajay Kumar
Gautam, learned counsel appearing on behalf
of the respondent Bihar State Electricity
Board, six weeks’ time is granted for
seeking instruction and filing counter
affidavit.
List this case after eight weeks.
It is made clear that pendency of
this petition may not come in way while
paying admitted dues to the petitioner.
N.H./ ( Rakesh Kumar,J.)