High Court Patna High Court - Orders

Nutan Kumari vs The Bharat Petroleum Corporati on 18 April, 2011

Patna High Court – Orders
Nutan Kumari vs The Bharat Petroleum Corporati on 18 April, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.2378 of 2011
                                     NUTAN KUMARI
                                            Versus
                          THE BHARAT PETROLEUM CORPORATI
                                          -----------

07/ 18.04.2011 Learned counsel for the petitioner is present. No one

appears for the respondents nor any counter affidavit has been filed by

them inspite of several adjournments granted for the said purpose.

In the said circumstances, as a matter of last chance, let

this case be placed under the heading `Admission’ on 29.04.2011 to be

taken up at 02.15P.M.

If by that date also, no counter affidavit is filed by the

respondents, the Court shall be constrained to presume that they have

got nothing to say with regard to the statements of fact given in the

writ petition and appropriate order shall be passed.

      MPS/                                    (S.N.Hussain, J.)