Patna High Court – Orders
Bihar State Financial … vs The State Of Bihar & Ors on 21 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1658 of 2011
In
Civil Writ Jurisdiction Case No. 9392 of 2010
With
Interlocutory Application No. 7665 of 2011
And
Interlocutory Application No. 7666 of 2011
In
Letters Patent Appeal No. 1658 of 2011
======================================================
Bihar State Financial Corporation
.... .... Appellant/s
Versus
The State of Bihar & Ors
.... .... Respondent/s
======================================================
Appearance :
For the Appellant/s : Mr. Girijish Kumar, Advocate.
For the Respondent No. 6 : Mr. Anil Kumar Sinha, Advocate.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE BIRENDRA PRASAD VERMA
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
4 21-11-2011 Leave to transpose the respondent nos. 4 and 5 as
appellants.
Necessary correction to the cause title of Appeal and
interlocutory applications will be made forthwith.
Learned Advocate Mr. Anil Kumar Sinha has
appeared before us. He states that he has instructions to appear on
behalf of the respondent no. 6.
Learned Advocate Mr. Girijish Kumar appears for the
appellant. He states that he shall serve the State Government- the
respondent nos. 1 to 3 through the office of the learned Advocate
General.
Stand over to 24th January 2012.
(R.M. Doshit, CJ)
Sujit/- (Birendra Prasad Verma, J)