High Court Patna High Court - Orders

Associated Water Ways Pvt.Ltd. vs The State Of Bihar &Amp; Ors on 2 July, 2008

Patna High Court – Orders
Associated Water Ways Pvt.Ltd. vs The State Of Bihar &Amp; Ors on 2 July, 2008
       IN THE HIGH COURT OF JUDICATURE AT PATNA
                     LPA No.209 of 2008
            ASSOCIATED WATER WAYS PVT.LTD.
                          Versus
                THE STATE OF BIHAR & ORS
                         -----------

For the appellant : Mr. Satesh Chandra Jha,
Smt. Pushpa Rani
Mr.Ravi Shankar
For the respondents: Mr. Harendra Pd. Singh, GA 6
Dr. Kumar Amitesh Chandra

PRESENT

Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal

Dated, the 2nd July, 2008

Counsel for the parties are ad idem that from the

impugned order, the State of Bihar has preferred an appeal being

LPA No. 281 of 2008 and that the said appeal has been admitted.

Hence, this appeal is also admitted.

Dr. Kumar Amitesh Chandra , Advocate, waives service

of respondent nos. 1 to 5.

Notice be issued to unrepresented respondent nos. 6 to

11.

Requisite process fee, notice and registered cover with

A/D shall be supplied within one week from today failing which the

appeal as against them shall stand dismissed without further reference
2

of the Court.

Notice is made returnable on 8th August, 2008.

Since LPA. No.281 of 2008 is already on board for

hearing, notice in this appeal be given dasti to the counsel for the

appellant for affecting service on respondent nos. 6 to 11.

R.M. Lodha, CJ.

Neyaz                         Kishore K. Mandal, J