IN THE HIGH COURT OF JUDICATURE AT PATNA
Company Petition No.9 of 2010
M/S Sant Kabir Cold Storage, Pvt. Ltd
Versus
The Union Of India & Ors
----------------------------------
8. 5.8.2011 From the supplementary affidavit brought
on the record it does not appear that all the facts as
required by order dated 13.5.2011 have been fully
and correctly brought on the record.
Learned counsel for the petitioner
submits that a detailed inspection would be made of
the entire records of the company and thereafter a
proper supplementary affidavit would be filed in
order to satisfy the Court.
Put up on 8th September, 2011.
S.Pandey ( Ramesh Kumar Datta, J.)