High Court Patna High Court - Orders

Bihar Industrial Area Devp.Aut vs Deepak Paints Pvt.Ltd & Ors on 20 October, 2011

Patna High Court – Orders
Bihar Industrial Area Devp.Aut vs Deepak Paints Pvt.Ltd & Ors on 20 October, 2011
        IN THE HIGH COURT OF JUDICATURE AT PATNA
                  Letters Patent Appeal No.353 of 2008
                                     In
              Civil Writ Jurisdiction Case No. 7352 of 2007
===================================================

Bihar Industrial Area Development Authority
…. …. Appellant/s
Versus
Deepak Paints Pvt.Ltd & Ors
…. …. Respondent/s
===================================================
with
Letters Patent Appeal No.1395 of 2009
IN
Civil Writ Jurisdiction Case No. 7066 of 2009
===================================================
Bihar Industrial Area Development Authority
…. …. Appellant/s
Versus
M/S Swastik Hotel And Inns(P)L
…. …. Respondent/s
===================================================
with
Letters Patent Appeal No.1973 of 2010
IN
Civil Writ Jurisdiction Case No. 3062 of 2008
===================================================
M/S Pappu Industries
…. …. Appellant/s
Versus
M/S Kanhaiya Castings Pvt.Ltd.

…. …. Respondent/s
===================================================
with
Letters Patent Appeal No.2033 of 2010
IN
Civil Writ Jurisdiction Case No. 1407 of 2010
===================================================
The Bihar Industrial Area Development Authority
…. …. Appellant/s
Versus
M/S Bihar Construction & Borin
…. …. Respondent/s
===================================================
with
Letters Patent Appeal No.1281 of 2010
IN
Civil Writ Jurisdiction Case No. 13808 of 2007
===================================================
Bihar Industrial Area Development Authority
…. …. Appellant/s
Versus
M/S Durga Chemical Industries&
…. …. Respondent/s
===================================================

39 20-10-2011 Mr. S. D. Sanjay started his argument at 12:50 P.M. in I.A.

No. 3288 of 2011.

At 12:55 p.m. the statement has been made by him across

the Bar that the order dated 11.01.2010 passed by the earlier Bench of this

Court was without hearing the petitioner in I.A. No. 3288 of 2011 and I.A.

No. 3289 of 2011.

In view of such controversy, we are of the opinion that

propriety requires that the matter should be listed before the same Bench to

resolve the issue.

Accordingly, post this matter before the same Bench along

with batch of matters.

The order is passed in presence of Mr. Lalit Kishore, Sr.

Advocate.

(T. Meena Kumari, J)

(Vikash Jain, J)
ASHWINI/-