IN THE HIGH COURT OF JUDICATURE AT PATNA
LETTERS PATENT APPEAL No.798 of 2010
IN
CIVIL WRIT JURISDICTION CASE No. 16998 of 2008
====================================================
THE STATE OF BIHAR & ORS
Versus
IDIO CONSTRUCTION AND INDUSTRY (INDIA) LTD. & ORS.
====================================================
Appearance :
For the Appellant : Mr. V.M.K.Sinha, Spl.P.P.(Mines)
For the Respondent No.1: Mr. Ashwani Kumar Singh, Sr. Advocate with
Mr. Mrigank Mauli, Advocate
For the Respondent : Ms. Sushmita Mishra, Advocate
====================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
3. 3.11.2010. Learned Advocate Mr. Ashwani Kumar
Singh has appeared for the respondent no.1. He states
that the respondent no. 1 has complied with the direction
issued on 28th September 2010. A supplementary
affidavit to that effect has been filed.
At the request made on behalf of the learned
Advocate General Mr. P.K.Shahi, stand over to 18th
November 2010.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Pawan/-