IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.20280 of 2010
M/S VISHNU SUGAR MILLS LIMITED
Versus
THE STATE OF BIHAR & ORS
-----------
03/ 21.12.2010 I.A. No.10448 of 2010 has been filed on behalf of
the petitioner for adding one more relief to the reliefs claimed
in the writ petition and also for impleading New India Sugar
Mills, Dhadhbujurg, Tehsil-Hata, District Kushinagar, Uttar
Pradesh as respondent no.5 to the writ petition. Considering the
facts and circumstances of the case, the said interlocutory
application is allowed. Let the said relief be added as well as
New India Sugar Mills, Dhadhbujurg, Tehsil-Hata, District
Kushinagar, Uttar Pradesh be added as respondent no.5 to the
main writ petition.
Heard learned counsel for the petitioner and
learned counsel for the respondent.
Put up this case on 6th of January, 2011 under the
same heading retaining its position, as learned counsel for the
respondent submits that on the next date he will seek
instructions and file counter affidavit, if required, and will also
inform the other respondents.
During pendency of this writ petition, impugned
orders dated 16.11.2010 (Annexure-9 and 10) and dated
10.11.2010 (Annexure-13) passed by Cane Commissioner,
Bihar shall remain stayed.
Harish (S.N. Hussain, J.)