High Court Patna High Court - Orders

Mostt Saraswati Devi vs The Bihar State Electricity Bo on 22 February, 2011

Patna High Court – Orders
Mostt Saraswati Devi vs The Bihar State Electricity Bo on 22 February, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                         CWJC No.2920 of 2011
                         MOSTT SARASWATI DEVI
                                 Versus
                    THE BIHAR STATE ELECTRICITY BO
                              -----------

2. 22.2.2011. As prayed by learned counsel for

the respondents/Bihar State Electricity

Board, six weeks’ time is granted to seek

instruction and file counter affidavit.

In the meanwhile, the respondents

are directed to clear all the admitted dues

of the petitioner. Such fact should be

reflected in the counter affidavit.

Put up this case after eight weeks.

       N.H./                            ( Rakesh Kumar,J.)