IN THE HIGH COURT OF JUDICATURE AT PATNA
C. REV. No.59 of 2011
SUNITA KUMARI .
Versus
THE STATE BANK OF INDIA & ORS .
-----------
2/ 06/04/2011 Heard learned counsel for the petitioner and
for the respondent Bank.
In this review application the submission is
that the second show cause notice noticed in the order
of the Writ Court could not be brought on record by
inadvertence. A perusal of the same would show that
the impugned orders of punishment are completely
unsustainable.
On the own showing of the petitioner, a
document already available but not produced with no
justifiable justification for the same cannot make a
sufficient ground for review.
The review application stands dismissed.
KC ( Navin Sinha, J.)