IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.15274 of 2011
Geeta Devi
Versus
The Bihar State Electricity Board & Ors.
----------------------------------
2 13/09/2011 As prayed by Sri Ajay Kumar Gautam, learned counsel
appearing on behalf of all the Respondents/Bihar State Electricity
Board, eight weeks time is granted to seek instruction and file
counter affidavit.
In the meanwhile, Respondents are directed to take steps
to clear all the admitted dues of the petitioner. Such fact should be
reflected in the counter affidavit which is to be filed within eight
weeks.
Put up thereafter.
( Rakesh Kumar, J.)
Praful