Patna High Court CWJC No.6248 of 2011 (5) dt.06-09-2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.6248 of 2011
======================================================
Niraj Kumar
…. …. Petitioner
Versus
The Bihar State Electricity Board
…. …. Respondents
======================================================
5 06-09-2011 Mr. Singh, learned counsel for the petitioner and Mr.
Kumar, learned counsel for the respondents are present.
Mr. Nikesh Kumar, learned counsel for the
respondents-Board submits that he will bring on record the
relevant documents as supplementary counter affidavit within
three days.
Learned counsel for the State submits that he would
require adjournment enabling him to study and file reply thereto, if
necessary.
Post this matter after two weeks as last ‘Zero’ item.
(Kishore Kumar Mandal, J)
Bhardwaj/-