IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6594 of 2011
MUNDRIKA PRASAD
Versus
THE BIHAR STATE ELECTRICITY BOARD & ORS.
-----------
2 13.04.2011 As prayed by Sri Nikesh Kumar, learned counsel
appearing on behalf of all the respondents/Bihar State Electricity
Board, eight weeks time is granted to seek instruction and file
counter affidavit.
Put up this case after ten weeks.
In the meanwhile, respondent no. 3/Secretary,
Bihar State Electricity Board, is directed to take step to make
payment of all the admitted dues of the petitioner. Such fact
should be reflected in the counter affidavit which is to be filed
within eight weeks.
(Rakesh Kumar, J.)
Praful