Patna High Court – Orders
Tata Iron And Steel Co.Ltd. vs The State Of Bihar &Amp; Ors on 28 October, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1700 of 1997
TATA IRON AND STEEL CO.LTD.
Versus
THE STATE OF BIHAR & ORS
-----------
12. 28.10.2010 Mr. Kali Das Chatterjee for the petitioner,
and Mr. Satyabir Bharti, learned Assistant Counsel
for Additional Advocate General No.3 for the
respondents are present. As contemplated by order
dated 17.9.2010, learned Government Counsel has
today filed the requisite affidavit wherein it is stated
that, in view of the adjustments already made, the
petitioner is no longer liable to pay any dues so far as
the present proceedings are concerned.
In that view of the matter, as prayed for by
learned counsel for the petitioner, put up on
3.11.2010 to enable him to verify the position.
( S. K. Katriar,J. )
Vinay/ (Birendra Prasad Verma, J.)