IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.5927 of 2005
M/S North India Construction
Versus
The M.D.,Bihar State Ware Housing Corporation & Ors.
----------------------------------
2 14.10.2011 As prayed for on behalf of the respondents,
three weeks’ time is granted to enable the learned
counsel to seek instruction and file counter affidavit.
Post this matter after three weeks along
with I.A. No. 287 of 2008.
Let the learned counsel for the
respondents be ready with the entire record of the
concerned case which is kept at the office of the
respondents.
(Dr. Ravi Ranjan, J.)
Spd/-