High Court Patna High Court - Orders

M/S Soh Kisan Cold Storage Ltd vs The Bihar State Elect.Board &O on 4 November, 2011

Patna High Court – Orders
M/S Soh Kisan Cold Storage Ltd vs The Bihar State Elect.Board &O on 4 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
               CWJC No.6781 of 2000
              M/S Pulak Enterprises
                         Versus
        The Bihar State Elec.Board &Ors
                          with
              CWJC No.8306 of 2000
         M/S Shiv Shakti Agro(India)Ltd
                         Versus
        Bihar State Electricity Board&Ors
                          with
              CWJC No.8339 of 2000
        M/S Winsome International Ltd.
                         Versus
          Bihar State Electricity Board
                          with
             CWJC No.13518 of 2001
        M/S Winsome International Ltd.
                         Versus
           Bihar State Elec.Board & Ors
                          with
               CWJC No.802 of 2002
        M/S Winsome International Ltd.
                         Versus
        Bihar State Electricity Board&Ors
                          with
              CWJC No.9188 of 2000
       M/S Hanuman Cold Storage Pvt.Ltd
                         Versus
        The Bihar State Elect.Board &Ors
                          with
              CWJC No.9255 of 2000
                Dhrup Prasad & Ors
                         Versus
        The Bihar State Elect.Board &Ors
                          with
              CWJC No.9470 of 2000
         M/S Soh Kisan Cold Storage Ltd
                         Versus
        The Bihar State Elect.Board &Ors
                          with
              CWJC No.9264 of 2000
                M/S Dina Metals Ltd
                         Versus
          Bihar State Elect.Board & Ors
                          with
             CWJC No.13726 of 2000
              M/S Msl.Industries Ltd.
                         Versus
          Bihar State Elect. Board & Ors
                          with
                                       2




                                     CWJC No.403 of 2001
                                    M/S Kaveri Industries
                                               Versus
                                Bihar State Elect.Board & Ors
                                                 with
                                    CWJC No.8944 of 2001
                                      Rakesh Kumar & Anr
                                               Versus
                              The Bihar State Elec.Board &Ors.
                                             -----------

09 04.11.2011 Learned counsel appearing for the Bihar State
Electricity Board states that Contempt Petitions were filed by
some of these petitioners in relation to the orders passed by the
Hon’ble Supreme Court in fuel surcharge matter and he
accordingly seeks ten days time to obtain copy of the orders
passed and any other relevant orders passed by the Hon’ble
Supreme Court in the matter.

Let this matter be listed after two weeks under the same
heading.

     Chandran                                                       (Vikash Jain, J.)