High Court Patna High Court - Orders

Shri Parma Nand Singh vs The Punjab National Bank &Amp; Ors on 28 April, 2011

Patna High Court – Orders
Shri Parma Nand Singh vs The Punjab National Bank &Amp; Ors on 28 April, 2011
                   IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.5835 of 2005
                               SHRI PARMA NAND SINGH
                                            Versus
                         THE PUNJAB NATIONAL BANK & ORS
                                         -----------

02/ 28.04.2011 Learned counsel for the petitioner seeks permission to

add Banking Ombudsman, States of Bihar and Jharkhand,

Biscomaun Tower (2nd Floor), West Gandhi Maidan, Patna-800001,

as party-respondent no.6 to this writ petition. Permission is granted.

Issue notice in admission matter to respondent no.6 by

both processes i.e. ordinary and registered cover, for which,

requisites etc. must be filed by tomorrow i.e. 29.04.2011, failing

which, this writ petition shall stand rejected without further

reference to a Bench.

Put up this case under the heading `Admission’

immediately after receipt of the service report.

In the meantime, learned counsel for respondent-

Punjab National Bank and its authorities may seek instructions and

file counter affidavit.

      MPS/                                   ( S. N. Hussain, J. )