High Court Patna High Court - Orders

Mantora Devi vs The Bihar State Electricity Bo on 25 August, 2011

Patna High Court – Orders
Mantora Devi vs The Bihar State Electricity Bo on 25 August, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                       Civil Writ Jurisdiction Case No.710 of 2008
                                        Mantora Devi
                                            Versus
                            The Bihar State Electricity Board
                                ----------------------------------

2 25.08.2011 Counsels for the petitioner and the respondent are

present.

When the case was called out, learned counsel for the

petitioner prays for accommodation/adjournment on the ground

that the mother of arguing counsel is seriously ill.

As prayed, post this matter after three weeks. Time, in

the meanwhile, shall be utilized by the parties to complete the

pleadings.

( Kishore K. Mandal, J.)
pkj