Allahabad High Court High Court

Manoj Kumar Srivastava S/O … vs Assistant General Manager, Zonal … on 13 January, 2010

Allahabad High Court
Manoj Kumar Srivastava S/O … vs Assistant General Manager, Zonal … on 13 January, 2010
Court No. - 1

Case :- MISC. BENCH No. - 10 of 2010

Petitioner :- Manoj Kumar Srivastava S/O Chandra Kumar Srivastava
Respondent :- Assistant General Manager, Zonal Office,Allahabad Bank &
Ors
Petitioner Counsel :- Janardan Singh
Respondent Counsel :- C.S.C.,Vinay Shanker

Hon'ble Pradeep Kant,J.

Hon’ble Ritu Raj Awasthi,J.

After arguing the matter at some length, learned counsel for the petitioner
says that the petition may be allowed to be dismissed as not pressed with
liberty to the petitioner to pursue his alternative remedy elsewhere, as may be
permissible under law.

Learned counsel for the respondents has no objection.

The writ petition is accordingly dismissed, with the aforesaid liberty.

Order Date :- 13.1.2010
Arjun