High Court Patna High Court - Orders

Cesc Ltd. & Anr vs The Bihar State Electricity Bo on 5 September, 2011

Patna High Court – Orders
Cesc Ltd. & Anr vs The Bihar State Electricity Bo on 5 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.7205 of 2011
                                        Cesc Ltd. & Anr
                                              Versus
                          The Bihar State Electricity Board & Ors.
                                 ----------------------------------

with
Civil Writ Jurisdiction Case No.7227 of 2011
Cesc Ltd. & Anr
Versus
The Bihar State Electricity Board & Ors.

———————————-

with
Civil Writ Jurisdiction Case No.10674 of 2011
M/S Essar Power Limited
Versus
The Bihar State Electricity Board & Ors.

———————————-

with
Civil Writ Jurisdiction Case No.11045 of 2011
Gudyne Power Limited
Versus
The Bihar State Electricity Board & Ors.

———————————-

06/ 05.09.2011 Heard learned counsel for the petitioners of all the four

cases and learned counsel for the Bihar State Electricity Board.

Learned counsel for the Bihar State Electricity Board

submits that there has been some change in the policy of franchisees

for which the Board has written a letter for clarification from the State

Government on 29.08.2011 and it is expected that reply will be

received soon and thereafter he will file all the documents along with a

supplementary counter affidavit. If possible, such supplementary

counter affidavit should be filed by 09.09.2011 after serving copies

thereof upon learned counsel for the petitioners in all the four cases.

Put up these cases under the same heading retaining their

positions on 15.09.2011.

      Harish                                                (S.N. Hussain, J.)