Patna High Court – Orders
Pushpa Devi vs Bihar State Electricity Board on 8 March, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4266 of 2011
PUSHPA DEVI
Versus
BIHAR STATE ELECTRICITY BOARD
-----------
2. 8.3.2011. As prayed by learned counsel
appearing on behalf of the respondent/Bihar
State Electricity Board, six weeks’ time is
granted to seek instruction and file
counter affidavit.
Put up this case after eight weeks.
N.H./ ( Rakesh Kumar,J.)