IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.10820 of 2010
MD.SABBIR ALAM, Son of Md. Jalauddin, resident of Village Line
Bazar, P.S. K.Hat,(Sahayak), District- Purnea.
.........Petitioner
Versus
1. THE STATE BANK OF INDIA through Managing Director, New
Delhi.
2. The Branch Manager, The State Bank of India, Main
Branch, Purnea.
-----------
For the Petitioner :- Sri S.K.Tiwary, Advocate.
For the Respondnets :- Sri Kamleshwar Kumar Singh, Adv.
3 07.12.2010 Heard learned counsel for the petitioner and
learned counsel for the respondents- State Bank of
India and its authority.
2. This writ petition has been filed by the
petitioner for seeking a direction to respondent no. 2
to pay the difference amount between the amount of
insurance of shop namely Purnea General Store, and
the loan amount after returning the security amount
and for other necessarily reliefs.
3. On the other hand, learned counsel for
the respondent-Bank disputes that any such amount
is payable by the Bank and submits that the
petitioner, if he so likes, may approach the New
India Assurance Company Limited for redressal of
2
his grievances.
4. In the said circumstances, the dues not
being admitted dues, this writ petition is disposed of
with a liberty to the petitioner to approach the
appropriate forum for redressal of his grievance.
( S.N.Hussain, J.)
Bhardwaj