IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.353 of 2008
BIHAR INDUSTRIAL AREA DEVP.AUT
Versus
DEEPAK PAINTS PVT.LTD & ORS
with
LPA No.1395 of 2009
BIHAR INDUSTRIAL AREA DEVELOPM
Versus
M/S SWASTIK HOTEL AND INNS(P)L
with
LPA No.1973 of 2010
M/S PAPPU INDUSTRIES
Versus
M/S KANHAIYA CASTINGS PVT.LTD.
with
LPA No.2033 of 2010
THE BIHAR INDUSTRIAL AREA DEVELOPMENT AUTHORITY
Versus
M/S BIHAR CONSTRUCTION & BORIN
-----------
34. 22.02.2011 In view of the orders passed by this Court on
02.02.2011, the learned A.A.G.-I has furnished the statement
by filing supplementary affidavit indicating the latest
position of the industry.
Counsels for the respondents have requested for
an adjournment for a period of three weeks from today to
file a reply to the supplementary affidavit.
List this case after three weeks retaining the
same position.
(T. Meena Kumari, J.
Mkr. (C.M. Prasad, J.)