High Court Patna High Court - Orders

M/S Maa Durga Enterprises vs The Bihar Industrail Area Deve on 24 June, 2011

Patna High Court – Orders
M/S Maa Durga Enterprises vs The Bihar Industrail Area Deve on 24 June, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.7893 of 2011
                                M/S Maa Durga Enterprises
                                             Versus
                              The Bihar Industrail Area Deve
                                           -----------

02/ 24.06.2011 Heard learned counsel for the petitioner.

Issue notice to responder no.3 in admission matter

under ordinary process as well as under registered cover with A/D,

for which requisites etc. must be filed within one week, failing

compliance either of which, this writ petition shall stand rejected

without further reference to a Bench.

Put up this case under the heading `Admission’ on

29.07.2011 to be taken up at 02.15P.M.

In the meantime, respondents no.1 and 2 may file their

counter-affidavit.

On the said date, learned counsel for the parties must

inform this Court about the result of Civil Review No. 64 of 2009.

Till further orders, operation of the impugned order

dated 23.12.2010 (Annexure 1) passed in Consumer Case No. 10 of

2008 shall remain stayed.

      MPS/                                ( S. N. Hussain, J. )