IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.18445 of 2011
M/S Kamper Concast Ltd
Versus
The Bihar State Electricity Board and others.
---------------------------------
2 04.11.2011. List this matter for admission as 1st case on
11.11.2011.
In the meantime, in view of orders of the Board
for Industrial & Financial Reconstruction (BIFR) dated
7.4.2011 & 11.4.2011, passed in Misc.Application No. 217
of 2011, the Electricity Board would not disconnect the
electric supply of the petitioner’s firm.
The petitioner would continue to pay current
charges.
Shashi. (Samarendra Pratap Singh,J.)