Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 0, Cited by 0]

Patna High Court - Orders

M/S East India Udyog Limited vs State Of Bihar on 3 October, 2024

Author: A. Abhishek Reddy

Bench: A. Abhishek Reddy

    IN THE HIGH COURT OF JUDICATURE AT PATNA
               Civil Writ Jurisdiction Case No.6648 of 2024
======================================================
M/s East India Udyog Limited

                                                                ... ... Petitioner/s
                                     Versus
The State of Bihar and Ors.
                                          ... ... Respondent/s
======================================================
                                      with
               Civil Writ Jurisdiction Case No. 6615 of 2024
======================================================
M/s East India Udyog Limited
                                                          ... ... Petitioner/s
                                   Versus
The State of Bihar and Ors.

                                          ... ... Respondent/s
======================================================
                                      with
               Civil Writ Jurisdiction Case No. 6646 of 2024
======================================================
M/s East India Udyog Limited

                                                                ... ... Petitioner/s
                                     Versus
The State of Bihar and Ors.
                                          ... ... Respondent/s
======================================================
                                      with
               Civil Writ Jurisdiction Case No. 6652 of 2024
======================================================
M/s. East India Udyog Limited,

                                                                ... ... Petitioner/s
                                     Versus
The State of Bihar and Ors.
                                          ... ... Respondent/s
======================================================
                                      with
               Civil Writ Jurisdiction Case No. 8017 of 2024
======================================================
M/s. East India Udyog Limited

                                                                ... ... Petitioner/s
                                     Versus
The State of Bihar and Ors.
                                          ... ... Respondent/s
======================================================
Appearance :
(In Civil Writ Jurisdiction Case No. 6648 of 2024)
For the Petitioner/s      :       Mr. Navin Kumar Singh, Adv.
              Patna High Court CWJC No.6648 of 2024(5) dt.03-10-2024
                                                         2/2




                    For the Respondent/s      :       Mr. Additional Advocate General (13)
                    For NBPDCL                        Mr. Kunal Tiwary, Adv.
                    (In Civil Writ Jurisdiction Case No. 6615 of 2024)
                    For the Petitioner/s      :        Mr.Navin Kumar Singh, Adv.
                    For the Respondent/s      :        Mr.Additional Advocate General (9)
                     For NBPDCL                        Mr. Kunal Tiwary, Adv.
                    (In Civil Writ Jurisdiction Case No. 6646 of 2024)
                    For the Petitioner/s      :       Mr.Navin Kumar Singh, Adv.
                    For the Respondent/s      :       Mr.Additional Advocate General (12)
                    For NBPDCL                        Mr. Kunal Tiwary, Adv.
                    (In Civil Writ Jurisdiction Case No. 6652 of 2024)
                    For the Petitioner/s      :       Mr.Navin Kumar Singh, Adv.
                    For the Respondent/s      :       Mr.Government Advocate (3)
                    For NBPDCL                        Mr. Kunal Tiwary, Adv.
                    (In Civil Writ Jurisdiction Case No. 8017 of 2024)
                    For the Petitioner/s      :       Mr.Navin Kumar Singh, Adv.
                    For the Respondent/s      :       Mr.Addl. Advocate General (12)
                    For NBPDCL                        Mr. Kunal Tiwary, Adv.
                    ======================================================
                    CORAM: HONOURABLE MR. JUSTICE A. ABHISHEK REDDY
                                          ORAL ORDER

5    03-10-2024

Learned counsel appearing on behalf of the respondents has stated that he has filed the supplementary counter affidavit today in the Registry.

2. Learned counsel appearing on behalf of the petitioner has stated that he has received the copy of the supplementary counter affidavit just now and seeks time to go through the same and file rejoinder if necessary.

3. Post these matters on 25.10.2024 at 2.15 P.M. (A. Abhishek Reddy , J) Bhardwaj/-

U