IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.12819 of 2005
M/S M.P.Udyog Ltd.(Sugar Mills
Versus
The Union Of India & Ors
For the Petitioner : Mr. Y.V.Giri, Senior Advocate.
Fort he Union of India : Mr. Binay Kumar Pandey, C.G.C.
-----------
4. 30.09.2011 Mr.Y.V.Giri, learned Senior Advocate appearing
for the petitioner fairly submits that an identical writ petition
has been dismissed by a Division Bench of this Court by a
reasoned order reported in 2009(1) PLJR 500 (New
Swadeshi Sugar Mills Vs. Union of India & others). He
further submits that S.L.P.(Civil) No. 9349 of 2009 is
pending for hearing before the Apex Court. Mr. Giri
requests for adjourning the hearing of this case till the
matter pending in the Apex Court is decided.
Learned counxsel for the Union of India has no
objection to the adjournment in the matter provided the stay
order is vacated.
Considering the Division Bench judgment of this
Court, noticed above, the interim order of stay passed in this
case on 29th November 2006 is vacated.
Let this case go out of list to be listed after
2
disposal of pending matter in the Apex Court at the
mentioning of either of the parties.
(Shiva Kirti Singh,J)
Jay/ (Shivaji Pandey, J)