High Court Patna High Court - Orders

Rajesh Kumar vs M/S Bharat Petroleum Cor.Ltd. on 7 July, 2011

Patna High Court – Orders
Rajesh Kumar vs M/S Bharat Petroleum Cor.Ltd. on 7 July, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.6125 of 2011
                                            Rajesh Kumar
                                                Versus
                          M/S Bharat Petroleum Corporation Ltd. & Ors.
                                              -----------

04/ 07.07.2011 Learned counsel for the Corporation files counter

affidavit. Learned counsel for private respondent no.5 appears.

Let the pleadings of the petitioner and respondent nos. 1 to 4

be served upon him within two days.

Heard learned counsel for the petitioner, learned

counsel for the Corporation and learned counsel for the State of

Bihar as well as learned counsel for private respondent no.5.

Let this case be listed on 14.07.2011 under the

same heading retaining its position. Let the other case with

similar points, namely C.W.J.C. No.2186 of 2011 be also listed

on the said date along with this writ petition.

Till further orders Letter of Intent, if not yet

granted, shall not be granted by the authorities of the

Corporation to respondent no.5.

      Harish                                             (S.N. Hussain, J.)