High Court Patna High Court - Orders

Praveen Shankar vs The Reserve Bank Of India & Or on 8 November, 2011

Patna High Court – Orders
Praveen Shankar vs The Reserve Bank Of India & Or on 8 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.19385 of 2011
                                           Praveen Shankar
                                                 Versus
                                 The Reserve Bank Of India & Or
                                    ----------------------------------

02 08.11.2011 Mr. Choudhary, learned counsel for the petitioner, Mr.

Jha, learned counsel for the respondent Reserve Bank of India (for

short ‘RBI’) and learned Assistant Counsel to Mr. Sarad Kumar Sinha

for the respondent- Allahabad Bank are present.

Learned counsel for the petitioner points out that the

respondent RBI has extended time till 17.11.2011 enabling the

petitioner to obtain no objection certificate from his present employer,

namely, Allahabad Bank which would enable him to appear at the

interview for the post of Grade-B officer in the RBI.

Learned counsel for the respondent-Allahabad Bank states

that the matter be placed after 05 days enabling him, in the

meanwhile, to take instruction and, if possible, to file counter

affidavit.

Post this matter on 14.11.2011 as the zero item.

Sym                                                     ( Kishore K. Mandal, J.)