IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.752 of 2010
MOST. VEENA PANDEY
Versus
THE GOVERNMENT OF INDIA & ORS.
-----------
04. 20.04.2011 Counsel for Indian Oil Corporation has filed
show cause in compliance of the orders of this Court
dated 29.3.2011 stating that in compliance of the earlier
orders of this Court dated 13.10.2009 the authorities of
Indian Oil Corporation has passed order dated 6.1.2010,
which has been challenged by the petitioner by filing
C.W.J.C. No.5756 of 2011, which is pending for
admission.
As requested by the counsel for the petitioner,
put up after one week maintaining its position in the
same list, but it is made clear that hereafter no further
adjournment shall be allowed on any ground.
Rajesh/ ( V. N. Sinha, J.)