High Court Patna High Court - Orders

M/S Kamper Concast Ltd vs The Bihar State Electricity Bo on 4 November, 2011

Patna High Court – Orders
M/S Kamper Concast Ltd vs The Bihar State Electricity Bo on 4 November, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.18445 of 2011
                                 M/S Kamper Concast Ltd
                                           Versus
                      The Bihar State Electricity Board and others.
                               ---------------------------------

2 04.11.2011. List this matter for admission as 1st case on

11.11.2011.

In the meantime, in view of orders of the Board

for Industrial & Financial Reconstruction (BIFR) dated

7.4.2011 & 11.4.2011, passed in Misc.Application No. 217

of 2011, the Electricity Board would not disconnect the

electric supply of the petitioner’s firm.

The petitioner would continue to pay current

charges.

Shashi. (Samarendra Pratap Singh,J.)