High Court Patna High Court - Orders

Manju Kiran vs Indian Oil Corporation … on 14 December, 2010

Patna High Court – Orders
Manju Kiran vs Indian Oil Corporation … on 14 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.17434 of 2010
                                    MANJU KIRAN
                                         Versus
                        INDIAN OIL CORPORATION LTD.&OR


4   14.12.2010                  Vide order dated 29.11.2010 steps were

                 directed to be taken for issuance of fresh service of notice

                 upon respondent no. 6 under both processes. Learned

                 counsel for the petitioner submits that the requisite for

                 registered cover has been filed on 02.12.2010 within time

                 whereas Talbana for ordinary process was filed beyond time

                 on 09.12.2010. However respondent no. 6 has himself

                 appeared through his counsel by filing Vakalatnama in this

                 case.

                                In the said circumstances, let the time

                 granted vide order dated 29.11.2010 be extended till

                 09.12.2010.

                                Vide Order dated 12.10.2010 it was directed

                 by a Bench of this Court, that this case be listed among top

                 20 cases. Accordingly let this case be listed under the top 20

                 cases on 20.12.2010 in the Ist half.


    Bhardwaj                                 (S.N.Hussain, J.)

                                        -----------