IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7205 of 2011
Cesc Ltd. & Anr
Versus
The Bihar State Electricity Board & Ors.
----------------------------------
with
Civil Writ Jurisdiction Case No.7227 of 2011
Cesc Ltd. & Anr
Versus
The Bihar State Electricity Board & Ors.
———————————-
with
Civil Writ Jurisdiction Case No.10674 of 2011
M/S Essar Power Limited
Versus
The Bihar State Electricity Board & Ors.
———————————-
with
Civil Writ Jurisdiction Case No.11045 of 2011
Gudyne Power Limited
Versus
The Bihar State Electricity Board & Ors.
———————————-
06/ 05.09.2011 Heard learned counsel for the petitioners of all the four
cases and learned counsel for the Bihar State Electricity Board.
Learned counsel for the Bihar State Electricity Board
submits that there has been some change in the policy of franchisees
for which the Board has written a letter for clarification from the State
Government on 29.08.2011 and it is expected that reply will be
received soon and thereafter he will file all the documents along with a
supplementary counter affidavit. If possible, such supplementary
counter affidavit should be filed by 09.09.2011 after serving copies
thereof upon learned counsel for the petitioners in all the four cases.
Put up these cases under the same heading retaining their
positions on 15.09.2011.
Harish (S.N. Hussain, J.)