High Court Patna High Court - Orders

M/S North Bihar Mattress … vs The State Of Bihar & Ors on 21 October, 2011

Patna High Court – Orders
M/S North Bihar Mattress … vs The State Of Bihar & Ors on 21 October, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                      Civil Writ Jurisdiction Case No.2215 of 2011
           M/S North Bihar Mattress Industries through its proprietor Nabi Hassan
                                           Versus
                                The State Of Bihar & Ors
                              ----------------------------------

07/ 21.10.2011 Heard learned counsel for the petitioner and

learned counsel for the respondents.

The specific claim of the petitioner was that

notice inviting tender was published on 09.06.2010 for several

items, including linen asking interested persons to submit their

tenders within 21 days but the petitioner’s claim remained

unconsidered although he filed his tender within the aforesaid

time. However, no reply is made in that regard either in the

counter affidavit of respondent no.2 or in the rejoinder filed by

respondent no.2. Hence, learned counsel for the respondents

seeks three weeks time to file supplementary counter affidavit

explaining the matter in detail.

As prayed for, let this case be listed on 15th of

November, 2011 under the same heading retaining its position.

By that date, the said respondent must file the

detailed supplementary counter affidavit along with copies of

the important papers including Store Register replying to the

specific points raised by learned counsel for the petitioner so

that the matter may be decided on that date.

Let a copy of this order be handed over to

Mr. Awdhesh Kumar Pandey, GA-9 for compliance and

necessary steps.

      Harish                                             (S.N. Hussain, J.)