High Court Patna High Court - Orders

State Bank Of Bikaner & Jaipur & Anr vs Sudha Ratan Singh & Ors on 27 July, 2011

Patna High Court – Orders
State Bank Of Bikaner & Jaipur & Anr vs Sudha Ratan Singh & Ors on 27 July, 2011
                IN THE HIGH COURT OF JUDICATURE AT PATNA
                        LPA No.589 of 2011
                State Bank Of Bikaner & Jaipur & Anr..................... Appellants
                              Versus
                Sudha Ratan Singh & Ors...........................................Respondents
                              -----------

4 27-7-2011 We were inclined to decide this appeal finally

because the contesting respondent has already appeared.

However, we were informed by learned counsel for

respondent no.1, the alleged retrenched employee that he has

also preferred an appeal bearing L.P.A. 918 of 2011 against

the same very order which is under appeal in this case. In

such circumstances, it will be just and proper to decide both

the appeals together after hearing the parties. We were

further informed that notices have been issued upon the State

Bank of Bikaner and Jaipur the appellant herein in the other

appeal. Learned counsel for the appellants is agreeable to

accept notice in the other appeal provided a copy of the

memorandum of appeal is served to him.

In the interest of justice, let this appeal be listed for

admission for the purpose of final disposal after one week

alongwith LPA No. 918 of 2011. In the meantime a copy of

memorandum of L.P.A. No. 918 of 2011 should be served

upon Mr. Gopal Prasad Gupta or Shri S.D.Sanjay, learned
2

counsel appearing for the respondent- bank and receipt

showing service should be filed on the next date. If no

service is effected then the concerned L.P.A. shall stand

dismissed without further reference to a Bench.

Until further orders, operation of the order under

appeal shall remain stayed.

( Shiva Kirti Singh, J.)

( Shivaji Pandey, J)
Naresh