Patna High Court – Orders
Gauri Shankar Prasad vs The State Of Bihar &Amp; Ors on 7 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.423 of 2010
1. GAURI SHANKAR PRASAD S/O LATE RAMYASH MAHTO R/O VILL.- PILUE, P.S.- DAUDPUR,
DISTT.- SARAN (CHAPRA)
Versus
1. THE STATE OF BIHAR
2. THE PRINCIPAL SECRETARY ENVIRONMENT AND FOREST DEPARTMENT, GOVERNMENT OF
BIHAR, PATNA
3. THE BIHAR STATE POLLUTION CONTROL BOARD, BELTRON BHAWAN, SHASTRINAGAR,
PATNA-800023 THROUGH ITS MANAGING DIRECTOR
4. THE MANAGING DIRECTOR BIHAR STATE POLLUTION CONTROL BOARD, BELTRON BHAWAN,
SHASTRINAGAR, PATNA-800023
5. THE MEMBER SECRETARY BIHAR STATE POLLUTION CONTROL BOARD, BELTRON BHAWAN,
SHASTRINAGAR, PATNA-800023
6. THE POLLUTION CONTROL OFFICER BIHAR STATE POLLUTION CONTROL BOARD, BELTRON
BHAWAN, SHASTRINAGAR, PATNA-800023
7. THE AREA OFFICER BIHAR STATE POLLUTION CONTROL BOARD, MUZAFFARPUR
-----------
2/ 07/03/2011 Learned counsel for the Board prays for time
to file counter affidavit.
List after three weeks at the same position in
the same list.
KC ( Navin Sinha, J.)