Patna High Court – Orders
State Bank Of India vs Devi Pd.Sinha on 9 February, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
FA No.225 of 1982
STATE BANK OF INDIA
Versus
DEVI PD.SINHA
-----------
12. 09.02.2011 Mr. Binod Bihari Singh, learned counsel
would submit that he has now been engaged by the
appellant State Bank of India to conduct this appeal. He
prays for and is allowed to take steps for service of
appeal notice on the sole respondent as directed in the
order dated 21.1.2011 within a period of four weeks
from today, failing this appeal shall stand rejected as
against the sole respondent without further reference to
a Bench.
kanchan/- ( Mihir Kumar Jha, J.)