IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9579 of 2011
Ritesh Kumar
Versus
Food Corporation of India & Ors.
With
CWJC No.10857 of 2011
Surendra Tiwari & Anr
Versus
The Union of India & Ors
With
CWJC No.11291 of 2011
Mr.Santosh Kumar
Versus
Food Corporation of India & Ors.
With
CWJC No.10464 of 2011
Mr.Chetan Nidhan
Versus
Food Corporation of India & Ors.
-----------
04. 02.09.2011 Counsel for the petitioner(s) in present batch of writ
petition are present.
Mr. Tekriwal on behalf of the Respondent-F.C.I. is
also present.
It appears that on the request of Mr. Tekriwal, these
matters were earlier adjourned enabling the Respondent-F.C.I. to
file counter affidavit(s). Mr. Tekriwal, learned counsel states
that by way of last indulgence these matters may be adjourned
by another two weeks enabling the respondents to file counter
affidavit.
Considering the said request of Mr. Tekriwal, these
matters are directed to be listed again after three weeks as zero
item.
( Kishore K. Mandal )
hr