High Court Patna High Court - Orders

Satyam Roller Flour Mills(P)Lt vs The State Of Bihar &Amp; Ors on 14 March, 2011

Patna High Court – Orders
Satyam Roller Flour Mills(P)Lt vs The State Of Bihar &Amp; Ors on 14 March, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                 CWJC No.12898 of 2010
                        SATYAM ROLLER FLOUR MILLS(P)LTD
                                          Versus
                              THE STATE OF BIHAR & ORS
                                        -----------

11/ 14.03.2011 Learned counsel for the petitioner submits that

petitioner has filed an application before the Bihar State Financial

Corporation for settlement of all its dues under one time settlement

scheme of 2009 and he had also filed the settlement amount of

Rs.60,00,000.00, but the Corporation has not passed any final

order on his application.

On the other hand, learned counsel for the respondent-

Corporation admits that petitioner’s application for one time

settlement has not yet been disposed of by the Corporation due to

pendency of this writ petition and the settlement amount will be

decided only after the result of the consideration of the application.

In the said circumstances, put up this case under the

same heading retaining its position on 11th April, 2011 to enable

the Corporation to take appropriate decision on the aforesaid

application of the petitioner.

In the meantime, the interim order shall continue.

(S. N. Hussain, J.)

Sunil