High Court Patna High Court - Orders

M/S Kalyanpur Cements Ltd. vs The Bihar State Electricity Bo on 20 June, 2011

Patna High Court – Orders
M/S Kalyanpur Cements Ltd. vs The Bihar State Electricity Bo on 20 June, 2011
            IN THE HIGH COURT OF JUDICATURE AT PATNA
                       CWJC No.14527 of 2010
                  M/S SHIVA POLY TUBES PVT.LTD.
                               Versus
                     THE STATE OF BIHAR & ORS
                                with
                      CWJC No.14801 of 2010
                   M/S PATLIPUTRA GASES LIMITED
                               Versus
            THE BIHAR STATE ELECTRICITY BOARD & ORS.
                                with
                      CWJC No.14795 of 2010
                M/S BIHAR INDUSTRIES ASSOCIATION
                               Versus
            THE BIHAR STATE ELECTRICITY BOARD & ORS.
                                with
                      CWJC No.14905 of 2010
                  M/S BALMUKUND CONCAST LIMITED
                               Versus
                     THE STATE OF BIHAR & ORS
                                with
                      CWJC No.14556 of 2010
                         M/S PATWARI UDYOG
                               Versus
                     THE STATE OF BIHAR & ORS
                                with
                       CWJC No.6091 of 2011
                           M/S HEBE ISPAT
                               Versus
            THE BIHAR STATE ELECTRICITY BOARD & ORS.
                                with
                       CWJC No.8053 of 2011
                    M/S KALYANPUR CEMENTS LTD.
                               Versus
            THE BIHAR STATE ELECTRICITY BOARD & ORS.
                            -----------

8. 20.6.2011. On the joint requests made by the

learned counsels for the parties, let these

matters come up on 27.6.2011 retaining its

position.

Office is directed to trace out the

pleadings filed in any of the cases and put

up along with the connected records.
2

The parties are at liberty to file

their respective affidavits, in the

meanwhile.

ahk
( Jyoti Saran, J.)