High Court Patna High Court - Orders

M/S Afcons Infrastructure Ltd vs The State Of Bihar &Amp; Ors on 6 April, 2011

Patna High Court – Orders
M/S Afcons Infrastructure Ltd vs The State Of Bihar &Amp; Ors on 6 April, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CIVIL WRIT JURISDICTION CASE No.13379 of 2010

                   =============================================
                                M/s. Afcons Infrastructure Ltd.
                                                          - Petitioner(s)
                                          Versus
                                The State of Bihar & Ors. - Respondent(s)

                   =============================================
                                        with

                       CIVIL WRIT JURISDICTION CASE No.14367 of 2010

                   =============================================
                              M/s. Afcons Infrastructure Ltd.
                                                          - Petitioner(s)
                                           Versus
                               The State of Bihar & Ors. - Respondent(s)

                   =============================================
                   Appearance:
                               For the Petitioner : Mrs. Dr.R.USHA
                              For the Respondents: Mr. Vikash Kumar,
                                                        A.C. to AAG-1
                                                    Mr. Anil kumar Sinha

                   =============================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                               and
                            HONOURABLE MR. JUSTICE JYOTI SARAN
                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

06. 06.04.2011 Learned Advocate Mrs. R. Usha appearing for the

petitioner admits that the direction issued by the Commissioner

of Commercial Taxes on 3rd February 2011 redresses the

grievance of the petitioner. She, however, has complained that

the authority concerned has not complied with the said direction.

Learned Advocate Mr. Vikash Kumar appears for

the State. He states that he has no instruction from the

concerned officer.

2

Let the compliance of the order dated 3rd February

2011 be reported within two weeks from today.

Stand over to 20th April 2011.

(R.M. Doshit, CJ.)

(Jyoti Saran, J.)
S.Sb/-