Patna High Court – Orders
Bibhuti Narayan Singh vs The Bihar State Electricity Bo on 11 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10596 of 2006
BIBHUTI NARAYAN SINGH
Versus
THE BIHAR STATE ELECTRICITY BORD & ORS
-----------
2. 11.4.2011. Learned counsel appearing on behalf
of Bihar State Electricity Board prays for
one week time for filing counter affidavit.
The present writ petition was filed
on 29.8.2006 after serving a copy of the
same on learned counsel for Bihar State
Electricity Board and after such a long
period, in the year 2011, when the case was
called out, a prayer has been made for
adjourning the case for filing counter
affidavit. Prayer is allowed.
Put up this case after one week
with a condition that respondent/Board will
pay a cost of Rs.1,000/- to the petitioner.
Cost must be paid before filing counter
affidavit.
Counter affidavit must be filed
within one week.
N.H./ ( Rakesh Kumar,J.)