Patna High Court C. REV. No.366 of 2010 (2) dt.10-08-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Review No.366 of 2010
In
Civil Writ Jurisdiction Case No. 6704 of 2009
======================================================
Bharat Petyroleum Corporation Ltd.
.... .... Petitioner/s
Versus
Devendra Paswan & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr. Sanjay Singh
For the Respondent/s : Mr.
======================================================
CORAM: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN
ORAL ORDER
(Per: HONOURABLE JUSTICE SMT. SHEEMA ALI KHAN)
2 10-08-2011 Although there is a defect in the review
application, this matter was taken up on merits in view of the
urgency of the matter considering that this Court had ordered
for payment of compensation within a period of six months.
Counsel for the petitioner is directed to remove the
defect as pointed out by the Office within a period of ten days
from today.
Issue notice to the respondent nos. 1 and 2 both by
ordinary process and under registered cover, requisites etc. for
which must be filed within a period of ten days from today,
failing which this application shall stand rejected without
further reference to a Bench.
List this case on appearance of respondent nos. 1
Patna High Court C. REV. No.366 of 2010 (2) dt.10-08-2011
and 2.
In the mean time, the operation of the order dated
27.08.2010 shall remain stayed.
Counsel for the respondent nos. 1 and 2 would
have the liberty to mention this case for early hearing once they
appear in this case.
(Sheema Ali Khan, J)
Prabhakar Anand/-