IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.7893 of 2011
M/S Maa Durga Enterprises
Versus
The Bihar Industrail Area Deve
-----------
02/ 24.06.2011 Heard learned counsel for the petitioner.
Issue notice to responder no.3 in admission matter
under ordinary process as well as under registered cover with A/D,
for which requisites etc. must be filed within one week, failing
compliance either of which, this writ petition shall stand rejected
without further reference to a Bench.
Put up this case under the heading `Admission’ on
29.07.2011 to be taken up at 02.15P.M.
In the meantime, respondents no.1 and 2 may file their
counter-affidavit.
On the said date, learned counsel for the parties must
inform this Court about the result of Civil Review No. 64 of 2009.
Till further orders, operation of the impugned order
dated 23.12.2010 (Annexure 1) passed in Consumer Case No. 10 of
2008 shall remain stayed.
MPS/ ( S. N. Hussain, J. )