Allahabad High Court High Court

C/M Banda Urban Coop. Bank Ltd. … vs State Of U.P. Thru’ Secy. Coop. & … on 21 July, 2010

Allahabad High Court
C/M Banda Urban Coop. Bank Ltd. … vs State Of U.P. Thru’ Secy. Coop. & … on 21 July, 2010
Court No. - 34

Case :- WRIT - C No. - 47066 of 2004

Petitioner :- C/M Banda Urban Coop. Bank Ltd. Thru' Chairman & Anr.
Respondent :- State Of U.P. Thru' Secy. Coop. & Others
Petitioner Counsel :- H.R. Misra,S.C. Dwivedi
Respondent Counsel :- C.S.C.,O.P. Singh

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

This writ petition has been rendered to be infructuous by efflux of time.

The writ petition is dismissed accordingly.

Interim order, if any, stands vacated.

However, it is provided that if the petitioner is still aggrieved he is at liberty
to file a fresh writ petition.

Order Date :- 21.7.2010
V.Shepherd