Court No. - 27 Case :- MISC. BENCH No. - 43 of 2010 Petitioner :- Goverdhan Traders,Agra Thru Prop. Ramesh Chandra Agarwal Respondent :- State Of U.P. Thru Prin. Secy. Institutional Finance & Ors. Petitioner Counsel :- Kunal Srivastava Respondent Counsel :- C.S.C. Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
It has been submitted that in pursuance to order passed by this Court goods
have been released and appropriate order has been passed by the competent
authority on 11.1.2010. In consequence thereof petitioner had deposited the
security amount and goods have been released.
However, petitioner’s counsel submits that the goods have been released after
inordinate delay and petitioner has suffered for no fault on his part. In case, it
is so, then petitioner has got option to recover the damages by preferring
appropriate application to the competent forum.
Subject to aforesaid observation, writ petition is dismissed as infructuous.
Order Date :- 13.1.2010
Madhu