High Court Patna High Court - Orders

M/S Kishun Nagar Cold Storagep vs The Chief G.M.,Icd,National Ba on 20 July, 2011

Patna High Court – Orders
M/S Kishun Nagar Cold Storagep vs The Chief G.M.,Icd,National Ba on 20 July, 2011
           `       IN THE HIGH COURT OF JUDICATURE AT PATNA
                                  CWJC No.9523 of 2011
                             M/S Kishun Nagar Cold Storagep
                                            Versus
                             The Chief G.M.,Icd,National Ba
                                          -----------

03/ 20.07.2011 Heard learned counsel for the petitioner and learned

counsel for the State Bank of India and its authorities (respondents

no. 5 to 10). No one appears for National Bank for Agriculture and

Rural Development ( hereinafter referred to as `the NABARD’ for

the sake of brevity ) and its authorities (respondents no. 1 to 4)

although copy of the writ petition has already been served upon him

and his name is appearing on the daily cause list.

Issue notice to respondent no.11 in the admission

matter by both process i.e. registered cover with A/D and ordinary,

for which, requisites etc. must be filed by 25.07.2011, failing

compliance of either of which, this writ petition shall stand rejected

without further reference to a Bench.

Put up this case under the heading `Admission’ in

regular course immediately after receipt of the service report.

In the meantime, learned counsel for respondent-State

Bank of India and learned counsel for respondent-NABARD may

also seek instructions and file counter-affidavit.

      MPS/                                 ( S. N. Hussain, J. )