High Court Patna High Court - Orders

Ajay Kumar Singh vs State Of Bihar on 1 December, 2010

Patna High Court – Orders
Ajay Kumar Singh vs State Of Bihar on 1 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr. Misc. No.7100 of 2010
                              AJAY KUMAR SINGH
                                       Versus
                                 STATE OF BIHAR
                                     -----------

2/ 01.12.2010 It has been submitted that the petitioner has already paid

part of the bill made on provisional assessment and is even ready to

pay if the final assessment is made.

Mr. Vinay Kirti Singh, learned counsel for the Electricity

Board is directed to take instructions in the matter as to by what time

final assessment shall be made in the matter.

Put up after three weeks, as prayed for, retaining its

position.

     JA/-                                                    (Anjana Prakash, J.)