Patna High Court – Orders
Mostt Saraswati Devi vs The Bihar State Electricity Bo on 22 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2920 of 2011
MOSTT SARASWATI DEVI
Versus
THE BIHAR STATE ELECTRICITY BO
-----------
2. 22.2.2011. As prayed by learned counsel for
the respondents/Bihar State Electricity
Board, six weeks’ time is granted to seek
instruction and file counter affidavit.
In the meanwhile, the respondents
are directed to clear all the admitted dues
of the petitioner. Such fact should be
reflected in the counter affidavit.
Put up this case after eight weeks.
N.H./ ( Rakesh Kumar,J.)