IN THE HIGH COURT OF JUDICATURE AT PATNA
COM PET No.3 of 1984
IN THE MATTER OF ROHTAS INDUSTRIES
(IN LIQUIDATION)
-----------
420. 22.4.2011 Re: Item Nos. 1,8 & 9 (I.A.No.6453 of 2009 at Flag
‘728’, I.A.No.925 of 2010 at Flag ‘827’,
I.A.Nos.1760 of 2011 & 1761 of 2011 at Flags
‘829’ & ‘830’)
The matters have been wrongly listed today.
Re: Item No.2 (OLR No.38 of 2010 at Flag
‘811’)
The O.L. and learned counsel for the State are
directed to serve copies of their respective report and
petition upon learned counsel for the East Central Railway.
Put up on 6th May, 2011.
Re: Item Nos. 3 & 4 (I.A.No.5836 of 2010 at
Flag ‘814’ and I.A.No. 8260 of 2010 at Flag
‘817’)
Put up on 28th April, 2011.
Re: Item No.5 (OLR No.72 of 2010 at Flag
‘821’)
The O.L. is not pressing the matter at present. The
matter will be taken up only after the prayer is made on
behalf of the O.L.
Re: Item Nos. 6 & 7 (OLR No. 74 of 2010 at
Flag ‘822’ & OLR No. 75 of 2010 at Flag
‘823’ regarding settlement of Bank Farm
Lands)
2
Let O.L. get the land revalued by Government
Approved Official Valuer within two weeks from today.
Put up on 6th May, 2011.
Re: Item No.10 (Quarter Matters)
Put up on 28th April, 2011.
(Ramesh Kumar Datta,J.)
Spal/