High Court Patna High Court - Orders

Awadh Lal Singh vs Bihar State Electricity Board& on 7 July, 2011

Patna High Court – Orders
Awadh Lal Singh vs Bihar State Electricity Board& on 7 July, 2011
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.6455 of 2008
                            Awadh Lal Singh
                                  Versus
                      Bihar State Electricity Board&
                                -----------

02. 07.07.2011 The present writ application has been filed for

removal of 11 K.V.A. line which has been allowed to be

taken over the residential house of the petitioner.

Learned counsel for the respondents seeks time

to file counter affidavit within a period of two weeks,

however learned counsel for the Electricity Board submits

that steps are being taken for redressal of the grievances

of the petitioner. It is expected that respondent authority

through counter affidavit will give full details about the

steps being taken for redreshment of the grievances of

the petitioner.

Put up this case on 25th of July, 2011, retaining

its position.

Shageer                                           ( Dinesh Kumar Singh, J)