IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9516 of 2011
Nand Lal Rai
Versus
Hindustan Petroleum Corporatio
-----------
03/ 20.07.2011 Learned counsel for the petitioner wants to challenge
the order of rejection of his representation also in this writ petition
and for that purpose he seeks adjournment.
Issue notice to private respondents no. 5, 6 & 7 in
admission matter by both processes i.e. registered cover with A/D
and ordinary, for which, requisites etc. must be filed within one
week, failing compliance of either of which, this writ petition shall
stand rejected without further reference to a Bench.
Put up this case under the heading `Admission’ in
regular course immediately after receipt of the service report.
In the meantime, learned counsel for respondent-
Hindustan Petroleum Corporation Ltd. and its authorities may also
seek instructions and file counter-affidavit.
MPS/ ( S. N. Hussain, J. )