High Court Patna High Court - Orders

Ram Sohag Singh vs Bihar State Electricity Board& on 22 July, 2011

Patna High Court – Orders
Ram Sohag Singh vs Bihar State Electricity Board& on 22 July, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                               CWJC No.13811 of 2007
                                   Ram Sohag Singh .
                                           Versus
                           Bihar State Electricity Board& .
                                         -----------

2 22.07.2011 As prayed by Sri Vijay Kumar Verma, learned counsel

appearing on behalf of all the respondents/Bihar State Electricity

Board, six weeks time is granted to seek instruction and file counter

affidavit.

Before filing counter affidavit respondents i.e. respondent

nos. 2 & 3/Secretary, Bihar State Electricity Board & General

Manager-cum-Chief Engineer, Mithila Area Electricity Board,

Darbhanga respectively are directed to take steps for making payment

of all the admitted dues.

Such fact should be reflected in the counter affidavit.

Put up thereafter.

( Rakesh Kumar, J.)

Praful