IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.3473 of 2004
BIKRAM BAHADUR MEHTA
Versus
THE STATE OF BIHAR & ORS
-----------
For the petitioner :Mr.A.Amanullah, Advocate
For the respondent Nos. 3 & 4:Mr.Ranjan Kr.Jha,Advocate
——
4. 30.11.2010 It is pointed out by learned counsel for the petitioner
that the order of winding up itself was passed on 11.6.2003
but as yet not much progress has been made in the matter.
Learned counsel for the respondent Nos. 3 & 4 is
directed to file a further counter affidavit informing this
Court about the progress made in the liquidation
proceedings till date and the time frame within which the
same is expected to be liquidated.
Put up in the same position on 21st December, 2010.
(Ramesh Kumar Datta,J.)
Spal/