Allahabad High Court High Court

Indian Overseas Bank, Civil Lines … vs M/S Mukund Madhav Chemical … on 11 August, 2010

Allahabad High Court
Indian Overseas Bank, Civil Lines … vs M/S Mukund Madhav Chemical … on 11 August, 2010
Chief Justice's Court

Case :- SPECIAL APPEAL DEFECTIVE No. - 684 of 2010

Petitioner :- Indian Overseas Bank, Civil Lines Bareilly Thru' Snr.Manager
Respondent :- M/S Mukund Madhav Chemical Private Ltd. Trhu' Director
Petitioner Counsel :- Manish Mehrotra
Respondent Counsel :- A. Banerji

Hon'ble Ferdino Inacio Rebello,Chief Justice
Hon'ble Amreshwar Pratap Sahi,J.

The matter had come up for hearing on 4.8.2010 on which date on
behalf of the company a request was made by the learned counsel to
list the matter on 11th August, 2010 and accordingly such orders were
passed in his presence.

The matter has been called out today. None is present on behalf of the
company. Prima facie upon hearing learned counsel for the appellant
the issue appears to be covered by the judgment of the Supreme Court
in the case of United Bank of India Vs. Satyawati Tandon and others
(arising out of SLP (C) No. 10145 of 2010) decided on 26th July, 2010.

In the light of that we vacate the interim order dated 18.6.2010 granted
by the learned Single Judge and post the appeal for final disposal on
30th August, 2010.

(A.P. Sahi,J.) (F.I. Rebello,CJ.)

Order Date :- 11.8.2010
Sahu