High Court Patna High Court - Orders

Gudyne Power Limited vs The Bihar State Electricity Bo on 22 September, 2011

Patna High Court – Orders
Gudyne Power Limited vs The Bihar State Electricity Bo on 22 September, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       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.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 Electricty Board & Ors

———————————-

with
Civil Writ Jurisdiction Case No.11045 of 2011
Gudyne Power Limited
Versus
The Bihar State Electricity Board & Ors.

———————————-

05/ 22.09.2011 1. In CWJC No.10674 of 2011 an interlocutory

application has been filed by the petitioner bearing I.A.No.6547 of

2011 for amending the reliefs prayed in the writ petition by way of

addition of reliefs (f), (g) and (h) as detailed in the prayer portion of

the interlocutory application. Considering the facts and circumstances

of this case, this interlocutory application is allowed. Let the said

reliefs be added to the reliefs claimed in the writ petition.

2. In CWJC No.11045 of 2011 an interlocutory

application has been filed by the petitioner bearing I.A.No.6597 of

2011 for amending the reliefs prayed in the writ petition by way of

addition of reliefs (ix) and (x) as detailed in paragraph 16 of the

interlocutory application. Considering the facts and circumstances of
-2-

this case, this interlocutory application is allowed. Let the said reliefs

be added to the reliefs claimed in the writ petition.

3. As prayed for by learned counsel for the petitioners

in the aforesaid writ cases, let the State of Bihar be added as

respondent in CWJC No.10674 of 2011 and CWJC no.11045 of 2011

as learned Additional Advocate General-7 is already appearing for the

State of Bihar in some of the writ petitions in this batch.

4. As prayed for by learned counsel for the respondent-

State of Bihar, four weeks time is allowed to enable them to seek

instructions and file counter affidavit.

5. Put up these cases under the same heading retaining

their position on 20th of October, 2011.

Sunil/                               (S. N. Hussain, J.)