IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.3334 of 2011
======================================================
Mahendra Pd. Singh
.... .... Petitioner
Versus
The Bihar State Housing Board
.... .... Respondent
======================================================
Appearance :
For the Petitioner : Mr. Nagendra Kumar Singh, Advocate.
For the Respondents : Mr. R.S. Pradhan, Sr. Advocate.
======================================================
CORAM: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA)
3 16-11-2011 Mr. R.S. Pradhan, learned Senior counsel appearing on
behalf of the contemnors-opposite party nos. 1 to 4, submits that
due to certain unavoidable reasons, despite order dated
29.08.2011 show cause could not be filed on behalf of the
aforesaid opposite parties. He seeks one week’s further time to
file show cause.
As prayed for, the show cause must be filed on behalf of
opposite party nos. 1 to 4 on or before 23rd November 2011,
failing which opposite party nos. 1 to 4 shall remain physically
present in the Court on 23rd November 2011. If I am not sitting
singly, the matter may be placed in my chamber at 4.15 P.M.
However, if the show cause is filed by that time, then the
matter shall be listed in its usual course.
(Birendra Prasad Verma, J)
Devendra/-