High Court Patna High Court - Orders

Mamta Rai vs Bharat Petroleum Corporation L on 18 March, 2011

Patna High Court – Orders
Mamta Rai vs Bharat Petroleum Corporation L on 18 March, 2011
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.2186 of 2011
                                        MAMTA RAI
                                            Versus
                      BHARAT PETROLEUM CORPORATION LTD. ORS.
                                          -----------

04/ 18.03.2011 Heard learned counsel for the petitioner and

learned counsel for the respondents.

As prayed by learned counsel for the respondents,

put up this case on 15.04.2011 under the same heading to

enable him to seek instructions and file counter affidavit.

Till further orders Letter of Intent, if not yet

granted, shall not be granted by the authorities of the

Corporation to respondent no.3.

      Harish                                            (S.N. Hussain, J.)