IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12731 of 2006
RAM SWAROOP MANDAL
Versus
BIHAR STATE ELECTRICITY BOARD&
-----------
3 26.04.2011 As prayed by Sri Dharmeshwar Mishra,
learned counsel appearing on behalf of
respondent/Bihar State Electricity Board,
three weeks time is allowed for seeking
instruction and filing a detailed counter
affidavit.
In this case, earlier in the year
2008, a counter affidavit was filed. However,
in the counter affidavit, no specific
averment has been made as to what amount has
been deducted from the gratuity of the
petitioner.
List this case after four weeks.
(Rakesh Kumar, J.)
Praful