IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6186 of 2011
Madhu Rani
Versus
The Bihar State Milk Co-Operative Federation Limited & Anr.
-----------
03 11.07.2011 Mr. Singh learned counsel for the petitioner and Mr.
Choudhary, learned counsel for Bihar State Milk Co-operative Federation
Limited are present.
Mr. Choudhary submits that present application at the
instance of the petitioner would not be maintainable since Bihar State
Milk Co-operative Federation Limited is not State within the meaning of
Article 12 of the Constitution of India.
A counter affidavit has been filed today which is taken on
record. Mr. Singh prays for time to file rejoinder thereto.
Post this matter after 02 weeks as the last zero item.
( Kishore K. Mandal, J. )
Sym