IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.2378 of 2011
NUTAN KUMARI
Versus
THE BHARAT PETROLEUM CORPORATI
-----------
07/ 18.04.2011 Learned counsel for the petitioner is present. No one
appears for the respondents nor any counter affidavit has been filed by
them inspite of several adjournments granted for the said purpose.
In the said circumstances, as a matter of last chance, let
this case be placed under the heading `Admission’ on 29.04.2011 to be
taken up at 02.15P.M.
If by that date also, no counter affidavit is filed by the
respondents, the Court shall be constrained to presume that they have
got nothing to say with regard to the statements of fact given in the
writ petition and appropriate order shall be passed.
MPS/ (S.N.Hussain, J.)