IN THE HIGH COURT OF JUDICATURE AT PATNA
MJC No.2184 of 2010
VIRENDRA KUMAR
Versus
DR. R.S.SANGAPORE & ORS.
-----------
05/ 19.04.2011 Counsel for the Bank states that as the final
order in compliance of the orders of the High Court dated
18.12.2009, Annexure-1 has not been passed concluding
the proceeding, the suspension of the petitioner shall be
vacated, for which purpose matter be adjourned by one
week.
As prayed for, put up on 27.4.2011 at 2.15 P.M.
maintaining its position and if by that date order vacating
the suspension of the petitioner is not produced, the
General Manager of the Bank shall appear in this Court on
the adjourned date.
Arjun/ ( V. N. Sinha, J.)