High Court Patna High Court - Orders

Madhu Rani vs The Bihar State Milk Co-Operat on 11 July, 2011

Patna High Court – Orders
Madhu Rani vs The Bihar State Milk Co-Operat on 11 July, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                      CWJC No.6186 of 2011
                                            Madhu Rani
                                               Versus
                  The Bihar State Milk Co-Operative Federation Limited & Anr.
                                             -----------

03 11.07.2011 Mr. Singh learned counsel for the petitioner and Mr.

Choudhary, learned counsel for Bihar State Milk Co-operative Federation

Limited are present.

Mr. Choudhary submits that present application at the

instance of the petitioner would not be maintainable since Bihar State

Milk Co-operative Federation Limited is not State within the meaning of

Article 12 of the Constitution of India.

A counter affidavit has been filed today which is taken on

record. Mr. Singh prays for time to file rejoinder thereto.

Post this matter after 02 weeks as the last zero item.

( Kishore K. Mandal, J. )
Sym