High Court Patna High Court - Orders

M/S Patna Polson Private Limited vs The State Of Bihar &Amp; Ors on 29 March, 2011

Patna High Court – Orders
M/S Patna Polson Private Limited vs The State Of Bihar &Amp; Ors on 29 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.3369 of 2011
                        M/S PATNA POLSON PRIVATE LIMITED
                                            Versus
                              THE STATE OF BIHAR & ORS
                                          -----------

02/ 29.03.2011 Heard learned counsel for the petitioner and learned

counsel for the respondents.

This writ petition has been filed by the petitioner for a

direction to respondent-authorities to issue no dues certificate to the

petitioner and also challenging letter dated 17.03.2011 issued by

respondent-BICICO, by which the petitioner has been informed and

directed to pay further sum of Rs. 28.40 lacs now under OTS

Scheme 2009.

Learned counsel for the petitioner submits that the

petitioner has paid the entire amount under OTS Scheme 2006 as

far back as in the year 2006 and even an additional amount was

deposited in the year 2008 as per the direction of the respondents.

Hence there was no occasion for passing such an order dated

17.03.2011 (Annexure A).

Learned counsel for the respondents prays for six

weeks’ time to seek instruction and file counter affidavit.

As prayed for, put up this case after six weeks under

the heading `Admission’ in regular course.

Till further orders, operation of letter dated 17.03.2011

(Annexure A) shall remain stayed.

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