IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10230 of 2011
M/S Maurya Jute Industries Pvt.Ltd.
Versus
The Bihar State Credit & Inves
-----------
03/ 11.07.2011 When this case was called out, learned counsel for the
State of Bihar and its authorities sought two weeks’ time for filing
counter affidavit, to which learned counsel for the petitioner has got
no objection.
However, learned counsel for the Bihar State Credit &
Investment Corporation Ltd. and its authorities vehemently opposes
the contention of learned counsel for the State.
Be that as it may, the State of Bihar being a necessary
party, some time has to be given to its learned counsel to file counter
affidavit. In the said circumstances, as a last chance, two weeks’
time is allowed to learned counsel for the State for filing counter
affidavit.
Put up this case under the same heading on 25.07.2011
retaining its position.
MPS/ ( S. N. Hussain, J. )