IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.18338 of 2009
M/S MANISHA ENTERPRISES & ANR
Versus
THE CANARA BANK & ORS
-----------
4. 14.02.2011 Shree Gopal Tiwari, Advocate submits that he
had bid for the petitioner unit at the auction and had made
certain deposit and therefore he may be permitted to file an
intervention application.
Learned counsel Shree S. D. Sanjay appearing
for the petitioner disputes the correctness of the
submission.
Be that as it may, it is a matter to be
considered appropriately only after the intervention
application is filed.
List at the same position after 10 days within
1st 10 cases.
P. Kumar ( Navin Sinha, J.)