IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.9102 of 2011
Gopi Kishore Agarwal @ Gopal Kishore Agarwal
Versus
The Debt Recovery Tribunal & Ors.
-----------
02/ 13.07.2011 Heard learned counsel for the petitioner. No one appears
for the respondents.
Through this writ petition, the petitioner challenges order
dated 28.03.2011 by which the Presiding Officer, Debt Recovery
Tribunal (respondent no.2) rejected his M.A bearing Sl. No.05 dated
25.01.2010. It was stated that the said M.A. was filed by the petitioner
for setting aside order dated 02.09.20009 by which Ex.(PT) Case
No.23 of 2006 which was filed by the UCO Bank, was allowed ex
parte.
The names of learned counsel for both set of respondents
are appearing on the daily cause list, but neither they have filed any
counter affidavit nor they are appearing today. In the said
circumstances, four weeks time is allowed to them to take instructions
and file counter affidavit.
Put up this case under the heading ‘Admission’ in regular
course on 10th of August, 2011.
During the pendency of this writ petition, further
proceeding of R.P.Case No.112 of 2009 arising out of Ex.(PT) Case
No. 23 of 2006 pending before the Recovery Officer, Debt Recovery
Tribunal, Patna shall remain stayed.
(S. N. Hussain, J.)
Sunil