Allahabad High Court High Court

Umesh Singh vs State Bank Of India & Ors. on 28 January, 2010

Allahabad High Court
Umesh Singh vs State Bank Of India & Ors. on 28 January, 2010
Court No. - 21

Case :- WRIT - C No. - 3724 of 2010

Petitioner :- Umesh Singh
Respondent :- State Bank Of India & Ors.
Petitioner Counsel :- R.N. Kesari
Respondent Counsel :- C.S.C.,R.B. Sahai

Hon'ble V.K. Shukla,J.

Sri. R.B. Sahai, Advocte has accepted notice on behalf of the respondent no.1
and learned Standing Counsel has accepted notice on behalf of the respondent
no.2.

Each one of the respondent is granted four weeks time to file counter
affidavit. Rejoinder affidavit may be filed within two weeks thereafter.

List after six weeks

Order Date :- 28.1.2010
T.S.

On Amendment Application

Hon’ble V.K. Shukla,J.

For the reasons disclosed in the affidavit, filed in support of amendment
application, cause shown is sufficient, consequently, amendment application
is allowed. Learned counsel for the petitioner is permitted to carry out
necessary amendment, during the course of the day

Order Date :- 28.1.2010

T.S.