High Court Patna High Court - Orders

Bihar Cricket Assocation vs Bank Of India &Amp; Ors on 7 March, 2011

Patna High Court – Orders
Bihar Cricket Assocation vs Bank Of India &Amp; Ors on 7 March, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.986 of 2011
                              BIHAR CRICKET ASSOCATION
                                           Versus
                                  BANK OF INDIA & ORS
                                         -----------

06/ 07.03.2011 Mr. Jitendra Singh, senior advocate appears in court

and submits that there is no retained counsel for the Board of

Control for Cricket in India (respondent no.6) in the Patna High

Court, hence, a notice may be directly sent to the said respondent

no.6 so that it may engage a counsel for the instant case.

Learned counsel for the petitioner submits that he is

ready to serve notice on respondent no.6 by Dasti summons for

which he seeks permission of the court.

In the said circumstances, let notice be issued to

respondent no.6 by both processes, i.e. by registered post as well as

by Dasti summons by the petitioner, for which requisites etc. must

be filed by the petitioner within one week, failing which this writ

petition as against it shall stand dismissed without further reference

to a Bench.

Put up this case under the same heading retaining its

position on 04th of April, 2011.

(S. N. Hussain, J.)

Sunil