IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.8222 of 2014
======================================================
M/s New Shiv Rice Mill
.... .... Petitioner/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Petitioner/s : Mr.N.K.Agrawal, Sr. Advocate
Mr. Saket Tiwary
For the State : Mr., AC to SC-13
For the BSFC : Mr. R.S.Pradhan, Sr. Advocate
Mr. Shailendra Kumar Singh
======================================================
CORAM: HONOURABLE MR. JUSTICE RAMESH KUMAR DATTA
ORAL ORDER
2 15-05-2014 Learned counsel for the petitioner submits that as
against the demand of Rs. 75,94,681/- by the Corporation, the
petitioner is willing to deposit an amount of Rs. 14 lacs, 50% of
the said amount within a week from today and balance 50%
within four weeks from today.
Let the aforesaid amounts be deposited within the
time undertaken by Demand Drafts in favour of the Chief of
Finance, Bihar State Food and Civil Supplies Corporation
Limited, Patna.
Subject to the aforesaid deposits within the time
undertaken, no coercive step shall be taken against the petitioner
for the realization of the dues.
The writ application is admitted for hearing. It
shall be heard along with CWJC No. 13746/2013.
Patna High Court CWJC No.8222 of 2014 (2) dt.15-05-2014
2/2
The order dated 10.2.2014 passed in the said writ
application shall mutatis mutandis apply to the case of the
petitioner also.
(Ramesh Kumar Datta, J)
S.Pandey/-