High Court Patna High Court - Orders

The Bihar Rajya Sahkari Bhumi … vs The State Of Bihar & Ors on 21 June, 2011

Patna High Court – Orders
The Bihar Rajya Sahkari Bhumi … vs The State Of Bihar & Ors on 21 June, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                                          LPA No.33 of 2011
                     THE BIHAR RAJYA SAHKARI BHUMI VIKAS BANK &ORS
                                                 Versus
                                    THE STATE OF BIHAR & ORS
                                               -----------

6 21-06-2011 Learned counsel for respondent no.3 has relied

upon an order passed by a learned Single Judge on

11-5-2011 in CWJC no. 4587/2011 to show that the said

writ petition has been referred to a Division Bench for

being heard along with the present Letters Patent Appeal.

He further submits that in view of such subsequent order,

the earlier order passed in this Appeal on 21-4-2011 to

the effect that this appeal be listed after the relevant issue

is decided in CWJC no. 4587/2011 needs modification.

In the facts of the case, the order dated

21-4-2011 is modified only to the extent that this appeal

be listed for admission before an appropriate Bench

along with CWJC no. 4587/2011.



                                             (Shiva Kirti Singh, J.)


BKS/-                                           (V. Nath, J.)