IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.11471 of 2011
Smt.Maya Devi .
Versus
The Bihar State Elctricity Board & Ors. .
-----------
2 18.07.2011 As prayed by Sri Ratan Prasad Sinha, learned counsel
appearing on behalf of respondents/Bihar State Electricity Board, six
weeks time is granted to seek instruction and file counter affidavit.
In the meanwhile, respondents i.e. respondent nos. 3 &
4/Secretary, Bihar State Electricity Board, Patna & General Manager-
cum-Chief Engineer, Transmission Zone, Patna respectively are directed
to make payment of sanctioned amount of compensation which was
sanctioned vide office order no. 210 dated 18.10.2010.
Put up thereafter.
(Rakesh Kumar, J.)
Praful