Patna High Court – Orders
Mamta Rai vs Bharat Petroleum Corporation L on 18 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2186 of 2011
MAMTA RAI
Versus
BHARAT PETROLEUM CORPORATION LTD. ORS.
-----------
04/ 18.03.2011 Heard learned counsel for the petitioner and
learned counsel for the respondents.
As prayed by learned counsel for the respondents,
put up this case on 15.04.2011 under the same heading to
enable him to seek instructions and file counter affidavit.
Till further orders Letter of Intent, if not yet
granted, shall not be granted by the authorities of the
Corporation to respondent no.3.
Harish (S.N. Hussain, J.)