Patna High Court – Orders
Maheshwar Rai vs The Bihar State Electricity Bo on 5 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10212 of 2006
MAHESHWAR RAI
Versus
THE BIHAR STATE ELECTRICITY BOARD & ORS.
-----------
2 05.04.2011 As prayed by Sri Dharmeshwar Mishra, learned
counsel appearing on behalf of all the respondents/ Bihar State
Electricity Board, three weeks time is granted for filing
comprehensive counter affidavit, on a condition, that a cost of
Rs. 1,000/- will be paid to the petitioner.
In this case, earlier a counter affidavit was filed,
wherein, it was stated that 90% pension was paid to the
petitioner.
Put up after five weeks.
( Rakesh Kumar, J.)
Praful