Allahabad High Court High Court

Safedabad Cold Storage & Allied … vs United Bank Of India Thru Managing … on 21 January, 2010

Allahabad High Court
Safedabad Cold Storage & Allied … vs United Bank Of India Thru Managing … on 21 January, 2010
Court No. - 27

Case :- MISC. BENCH No. - 292 of 2010

Petitioner :- Safedabad Cold Storage & Allied Industries Pvt. Ltd.Thru M.D
Respondent :- United Bank Of India Thru Managing Director & Ors.
Petitioner Counsel :- Sunil Kumar Singh,Aarohi Bhalla

Hon'ble Devi Prasad Singh,J.

Hon’ble Devendra Kumar Arora,J.

Heard.

It has been stated by learned counsel for the petitioner that the application of
the petitioner with regard to benefit of O.T.S. Scheme has been rejected
without assigning any reason.

From perusal of the letter/order dated 12.11.2009 rejecting the O.T.S.
proposal, it appears to be a non-speaking and un-reasoned order.

Let notice be issued to the opposite parties to show cause as to why this writ
petition may not be admitted.

The petitioner is permitted to serve the opposite parties outside the Court for
which Office shall issue Dasti Summons to the petitioner.

The further recovery proceedings shall remain suspended subject to the
condition that the petitioner deposits a sum of Rs. 50 lacs on or before 31st
January, 2010.

List on 1.2.2010.

Order Date :- 21.1.2010
ashok

Let certified copy of this order be supplied to the petitioner today on payment
of usual charges.

21.1.2010/ashok