IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.109 of 2008
BIHAR STATE CREDIT & INVESTMENT CORP.
Versus
M/S PRABHA ELECTRO CASTING PVT & ORS.
-----------
For the appellant : Mr. Nirmal Kumar
For the respondents: Mr. S.D.Sanjay
Mr. Saroj Samdarshi
PRESENT
Hon’ble the Chief Justice
&
Hon’ble Mr. Justice Kishore K. Mandal
—
Dated, the 2nd July, 2008
Counsel for the appellant is directed to keep ready the
original accounts pertaining to the loan advanced to respondent no.1.
This has become necessary as the contention of the counsel for the
appellant (BICICO) is that although the subsidy amount in the
account of the respondent no.1 was received from the Industries
Department, it had already been adjusted against the outstanding
interest.
Stand over for two weeks.
R.M. Lodha, CJ.
Kishore K. Mandal, J
Neyaz