Patna High Court – Orders
Central Bank Of India &Amp; Anr. vs Sri Vimal Chandra on 24 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
C.R. No.736 of 2010
CENTRAL BANK OF INDIA & ANR.
Versus
SRI VIMAL CHANDRA
---------
4. 24.9.2010. Let the question of limitation be gone into at the
time of admission of this Civil Revision.
Let this case be listed ‘for Admission’, if the same
is ready.
Learned counsel for the petitioners must serve a
copy of the interlocutory application concerned on the other
side.
(Dr. Ravi Ranjan,J)
P.S.