IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19886 of 2010
MANOJ KUMAR
Versus
THE CHAIRMAN -CUM-Managing Director,
Allahabad Bank & Ors.
-----------
3. 28.01.2011 Learned counsel for the petitioner is
permitted to add Shri Ravi Kumar as party
respondent no. 4 to the writ application.
Issue notice to the newly added
respondent no. 4 both under ordinary process as
well as registered cover with A/D. Requisites etc.
must be filed within a period of one week, failing
which this application as against respondent no.4
stall stand dismissed without further reference to a
Bench.
Learned counsel for the petitioner shall
also file additional notice to be served upon the said
respondent no. 4 through the Deputy General
Manager-cum-Zonal Manager, Allahabad Bank
(respondent no.3).
Put up this matter on 21st February,
2011 in the same position.
Anand Kr. ( Ramesh Kumar Datta, J.)