Patna High Court – Orders
Suresh Modi vs State Bank Of India &Amp; Ors on 13 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.2374 of 2007
SURESH MODI
Versus
STATE BANK OF INDIA & ORS
-----------
8 13.01.2011 As prayed for, two weeks’ time is granted to the learned
counsel for the petitioner to remove all the defects pointed out by the
office, as per marginal notes in the order sheet, failing which Civil
Revision application shall stand rejected without further reference to a
Bench.
( Birendra Prasad Verma, J )
M.Rahman