Allahabad High Court High Court

M/S Friends Video vs Union Bank Of India Sachivalaya … on 7 January, 2010

Allahabad High Court
M/S Friends Video vs Union Bank Of India Sachivalaya … on 7 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 3872 of 1997

Petitioner :- M/S Friends Video
Respondent :- Union Bank Of India Sachivalaya Branch Lucknow
Petitioner Counsel :- R.K.Jaiswal
Respondent Counsel :- C.S.C.,S.C.Gulati

Hon'ble Devi Prasad Singh,J.

Hon’ble S.C. Chaurasia,J.

Case called out.

None appeared for the petitioner.

This writ petition under Article 226 of the Constitution of India has been
preferred against the impugned citation of recovery on account of non
payment of dues by the petitioner.

Virtually, while passing the interim order dated 17th November, 1997, this
court has granted final relief to the petitioner.

The writ petition is disposed of finally in terms of interim order dated 17th
November, 1997.

Order Date :- 7.1.2010
AKS