High Court Patna High Court - Orders

M/S Swastika Smokeless Coke Co vs The State Of Bihar &Amp; Ors on 7 December, 2010

Patna High Court – Orders
M/S Swastika Smokeless Coke Co vs The State Of Bihar &Amp; Ors on 7 December, 2010
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.7287 of 2009
                   M/S SWASTIKA SMOKELESS COKE CO. PVT LTD.
                                        Versus
                            THE STATE OF BIHAR & ORS
                                      -----------

4. 7.12.2010. Heard the parties.

From the office notes, it is clear that for

reconstructing the records of this writ petition, which is

traceless, two copies of the relevant papers have been

submitted by the learned counsel for the petitioner.

Learned counsel for the State submits that the office

may be directed to reconstruct the records and serve a copy of

the reconstructed records on AAG-III so that the same may be

compared with the copy available with the State counsel.

Accordingly, we allow the reconstruction of the

records of the writ petition. After records are reconstructed,

the copy of the same shall be served on the learned AAG-III,

who will be at liberty to submit his objection of the

reconstructed records or suggestion within two weeks on the

receipt of the records.

( Shiva Kirti Singh, J)

( Dr. Ravi Ranjan, J)
P.S.