IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.1270 of 2005
=============================================
Amarendra Prasad
…. …. Petitioner/s
Versus
Bihar State Financial Corpn.&O
…. …. Respondent/s
=============================================
with
Civil Writ Jurisdiction Case No.1282 of 2005
=============================================
Arun Kumar
…. …. Petitioner/s
Versus
Bihar State Financial Corpn.&O
…. …. Respondent/s
=============================================
with
Civil Writ Jurisdiction Case No.4297 of 2005
=============================================
Mrityunjay Sil
…. …. Petitioner/s
Versus
Bihar State Financial Corpn.&O
…. …. Respondent/s
=============================================
with
Civil Writ Jurisdiction Case No.4480 of 2005
=============================================
Mrityunjay Sil
…. …. Petitioner/s
Versus
Bihar State Financial Corpn.&O
…. …. Respondent/s
=============================================
Appearance :
(In CWJC No.1270 of 2005)
For the Petitioner/s : Mr. Subhash Chandra Bose
Mr. Nitu Kumari
For the Respondent/s : Mr. P.K.Shahi
Mr. Rajesh Mohan
Mr. Vinay Krishna Tripathi
Mr. Jyoti Saran
Mr. Raju Giri
Mr. Vikas Ratan Bharti
(In CWJC No.1282 of 2005)
For the Petitioner/s : Mr. Subhash Chandra Bose
Mr. Nitu Kumari
For the Respondent/s : Mr. P.K.Shahi
Mr. Rajesh Mohan
Mr. Vinay Krishna Tripathi
Mr. Raju Giri
Mr. Vikas Ratan Bharti
(In CWJC No.4297 of 2005)
For the Petitioner/s : Mr. Subhash Chandra Bose
Mr. Nitu Kumari
For the Respondent/s : Mr. P.K.Shahi
(In CWJC No.4480 of 2005)
For the Petitioner/s : Mr. Subhash Chandra Bose
Mr. Nitu Kumari
For the Respondent/s : Mr. P.K.Shahi
=============================================
13 19-09-2011 Learned counsel for the petitioners and learned counsel
for the respondent Bihar State Financial Corporation (for short ”
the Corporation”) are present.
Learned counsel for the respondent Corporation submits
that Mr. Y.V. Giri, learned Senior Counsel will assist this Court on
behalf of the Corporation. He prays for accommodation since Mr.
Giri is in difficulty.
Learned counsel for the petitioners states that matter
may be adjourned but on the next day fixed by this Court, the other
side should not pray for any adjournment.
As jointly prayed, post these matters on 18th October,
2011 as zero item.
(Kishore K. Mandal, J)
PANKAJ KUMAR/-