IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.6125 of 2011
Rajesh Kumar
Versus
M/S Bharat Petroleum Corporation Ltd. & Ors.
-----------
04/ 07.07.2011 Learned counsel for the Corporation files counter
affidavit. Learned counsel for private respondent no.5 appears.
Let the pleadings of the petitioner and respondent nos. 1 to 4
be served upon him within two days.
Heard learned counsel for the petitioner, learned
counsel for the Corporation and learned counsel for the State of
Bihar as well as learned counsel for private respondent no.5.
Let this case be listed on 14.07.2011 under the
same heading retaining its position. Let the other case with
similar points, namely C.W.J.C. No.2186 of 2011 be also listed
on the said date along with this writ petition.
Till further orders Letter of Intent, if not yet
granted, shall not be granted by the authorities of the
Corporation to respondent no.5.
Harish (S.N. Hussain, J.)