High Court Patna High Court - Orders

Mundrika Prasad vs The Bihar State Electricity Bo on 13 April, 2011

Patna High Court – Orders
Mundrika Prasad vs The Bihar State Electricity Bo on 13 April, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                    CWJC No.6594 of 2011
                                     MUNDRIKA PRASAD
                                             Versus
                        THE BIHAR STATE ELECTRICITY BOARD & ORS.
                                           -----------

2 13.04.2011 As prayed by Sri Nikesh Kumar, learned counsel

appearing on behalf of all the respondents/Bihar State Electricity

Board, eight weeks time is granted to seek instruction and file

counter affidavit.

Put up this case after ten weeks.

In the meanwhile, respondent no. 3/Secretary,

Bihar State Electricity Board, is directed to take step to make

payment of all the admitted dues of the petitioner. Such fact

should be reflected in the counter affidavit which is to be filed

within eight weeks.

(Rakesh Kumar, J.)

Praful