IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 51 of 2011
M/s. Pramanik Abhiyantran Pvt. Ltd. ... ... Appellant
Vs.
The Bank of India & Others ... ... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the appellant : Mr. V.shivnath, Sr. Advocate.
For the Respondents : Mr. A. Allam, Sr. Advocate.
05/11.03.2011
Learned counsel for the appellant withdraws his appeal as well
as the writ petition because he wants to file appeal under Section 17 of
the Securitization, Reconstruction of Financial Assets and Enforcement
of Security Interest Act, 2002.
He is permitted to withdraw the writ petition and the appeal.
Since the appellant was litigating before this Court, this Court is
of the opinion that the appellate court will not obstruct the appeal on
the question of limitation.
(Bhagwati Prasad,C.J.)
(D.N.Patel, J.)
Biswas/Birendra