IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.12421 of 2011
M/S Din Dayal Gupta @ Sons
Versus
The Union Of India & Ors
----------------------------------
07 22.09.2011 Learned counsel for the petitioner has produced a
draft of Rs. 50,000/- in favour of the Divisional Railway Manager
(Commercial), East Central Railway, Danapur. He is directed to keep
it with him to produce on the next date.
Learned counsel for the respondents seeks
adjournment for filing a reply to I.A. No. 6618 of 2011 filed by the
petitioner.
As prayed for, put up this case under the same
heading, retaining its position on Tuesday (27.09.2011).
(S.N.Hussain, J.)
Safik