Patna High Court – Orders
Smt.Vimla Devi vs The Bihar State Electricity Bo on 4 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9720 of 2006
SMT.VIMLA DEVI
Versus
THE BIHAR STATE ELECTRICITY BOARD
-----------
02 04-04-2011 As prayed by Sri Kamla Lal Srivastava, learned
counsel for the petitioner, in presence of learned counsel appearing
on behalf of Respondent/Bihar State Electricity Board, one week
time is granted for filing rejoinder to the counter affidavit.
Put up this case after one week.
NKS/- ( Rakesh Kumar,J.)