IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.13479 of 2011
Onkar Nath Sharma
Versus
The State Bank Of India & Ors
------------
03 26.08.2011 Learned counsel for the petitioner and the respondent
Bank are present.
The grievance of the petitioner is that the loan amount has
already been paid back to the Bank yet document of title and other
papers submitted by the loanee have not been returned to him with the
no dues certificate.
Learned counsel for the respondent Bank prays for and is
granted 04 weeks time to take instruction and file a detailed counter
affidavit. This Court would appreciate if the respondent Bank, in the
meanwhile, redress the grievance of the petitioner.
Post this matter after 05 weeks as the zero item.
Sym ( Kishore K. Mandal, J.)