High Court Patna High Court - Orders

Geeta Devi vs The Bihar State Elelctricity B on 13 September, 2011

Patna High Court – Orders
Geeta Devi vs The Bihar State Elelctricity B on 13 September, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                        Civil Writ Jurisdiction Case No.15274 of 2011
                                           Geeta Devi
                                              Versus
                           The Bihar State Electricity Board & Ors.
                                 ----------------------------------

2 13/09/2011 As prayed by Sri Ajay Kumar Gautam, learned counsel

appearing on behalf of all the Respondents/Bihar State Electricity

Board, eight weeks time is granted to seek instruction and file

counter affidavit.

In the meanwhile, Respondents are directed to take steps

to clear all the admitted dues of the petitioner. Such fact should be

reflected in the counter affidavit which is to be filed within eight

weeks.

Put up thereafter.

( Rakesh Kumar, J.)

Praful