High Court Patna High Court - Orders

Nageshwar Prasad Singh vs The Industrial Devp.Bank Of In on 5 October, 2010

Patna High Court – Orders
Nageshwar Prasad Singh vs The Industrial Devp.Bank Of In on 5 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.12416 of 2009
                                NAGESHWAR PRASAD SINGH
                                           Versus
                   THE INDUSTRIAL DEVELOPMENT BANK OF INDIA & ORS.
                                         -----------

9 05.10.2010 Interlocutory application bearing I.A. No. 7301 of

2010 has been filed on behalf of the respondent no.1 the

Industrial Development Bank of India praying therein

that the name of this respondent be deleted from this

case.

It is submitted that for the arrears of salary from

the BITCO earlier a writ petition vide C.W.J.C. No. 3265

of 2004 was filed in which the petitioner-herein was the

petitioner no.3. It is further submitted that in the said

writ petition the name of all the share holders including

this respondent were directed to be deleted by order

dated 29th March, 2004. It is further contended that the

present writ application has been filed after retirement of

the petitioner in which besides other one of the relief is

for arrears of salary.

Considering the submissions of the parties, let

this writ application be heard along with C.W.J.C. No.

3265 of 2004 and the case be placed before the

appropriate Bench under the orders of Hon’ble the Chief

Justice.

       Manish/-                               ( Shailesh Kumar Sinha,J.)