IN THE HIGH COURT OF JUDICATURE AT PATNA
CIVIL WRIT JURISDICTION CASE No.13379 of 2010
=============================================
M/s. Afcons Infrastructure Ltd.
- Petitioner(s)
Versus
The State of Bihar & Ors. - Respondent(s)
=============================================
with
CIVIL WRIT JURISDICTION CASE No.14367 of 2010
=============================================
M/s. Afcons Infrastructure Ltd.
- Petitioner(s)
Versus
The State of Bihar & Ors. - Respondent(s)
=============================================
Appearance:
For the Petitioner : Mrs. Dr.R.USHA
For the Respondents: Mr. Vikash Kumar,
A.C. to AAG-1
Mr. Anil kumar Sinha
=============================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
06. 06.04.2011 Learned Advocate Mrs. R. Usha appearing for the
petitioner admits that the direction issued by the Commissioner
of Commercial Taxes on 3rd February 2011 redresses the
grievance of the petitioner. She, however, has complained that
the authority concerned has not complied with the said direction.
Learned Advocate Mr. Vikash Kumar appears for
the State. He states that he has no instruction from the
concerned officer.
2
Let the compliance of the order dated 3rd February
2011 be reported within two weeks from today.
Stand over to 20th April 2011.
(R.M. Doshit, CJ.)
(Jyoti Saran, J.)
S.Sb/-