IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19508 of 2010
M/S ASHOKA AUTO SERVICE & ORS
Versus
M/S INDIAN OIL CORPORATION LTD & ORS
-----------
04/ 25.04.2011 Learned counsel for the petitioners is present. No one
appears for the respondents although the name of learned counsel
for the respondents is appearing on the daily cause list.
This case had to be listed on Friday only to be taken up
at 2.15 P.M., but has wrongly been listed today. Hence, let it be
listed on Friday next (29.04.2011) under the heading ‘Admission’
to be taken up at 2.15 P.M. after part heard cases.
(S. N. Hussain, J.)
Sunil