IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.33 of 2011
THE BIHAR RAJYA SAHKARI BHUMI VIKAS BANK &ORS
Versus
THE STATE OF BIHAR & ORS
-----------
6 21-06-2011 Learned counsel for respondent no.3 has relied
upon an order passed by a learned Single Judge on
11-5-2011 in CWJC no. 4587/2011 to show that the said
writ petition has been referred to a Division Bench for
being heard along with the present Letters Patent Appeal.
He further submits that in view of such subsequent order,
the earlier order passed in this Appeal on 21-4-2011 to
the effect that this appeal be listed after the relevant issue
is decided in CWJC no. 4587/2011 needs modification.
In the facts of the case, the order dated
21-4-2011 is modified only to the extent that this appeal
be listed for admission before an appropriate Bench
along with CWJC no. 4587/2011.
(Shiva Kirti Singh, J.)
BKS/- (V. Nath, J.)