Patna High Court – Orders
State Bank Of India vs Chandrika Kishore Singh on 24 November, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
First Appeal No.39 of 1990
State Bank Of India
Versus
Chandrika Kishore Singh
----------------------------------
3. 24.11.2011 The learned counsel Mr. K.K. Singh submitted
that he will file vakalatnma on behalf of the State Bank
of India within two weeks and within the said period he
shall also take steps for appeal notice on respondent
No.1 and the substituted heirs of deceased respondent
No.2 i.e. respondent No.2(i) and 2(ii). Peremptory.
S.S. (Mungeshwar Sahoo,J.)