Allahabad High Court High Court

Suresh Kumar And Anr. vs Bank Of Baroda And Others on 27 July, 2010

Allahabad High Court
Suresh Kumar And Anr. vs Bank Of Baroda And Others on 27 July, 2010
Court No. - 34

Case :- WRIT - C No. - 43230 of 2010

Petitioner :- Suresh Kumar And Anr.
Respondent :- Bank Of Baroda And Others
Petitioner Counsel :- Iqbal Ahmad
Respondent Counsel :- P.R. Chaubey

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

Learned counsel for the petitioner has restricted his prayer to the extent that
his application be decided within stipulated period of time.

In the circumstances of the case the respondent no. 1 is directed to decide the
application of the petitioner by speaking order in accordance with law, if
possible within a period of two months from the date of receipt of a certified
copy of this order. The petitioner will be afforded opportunity of hearing by
the concerned authority before passing the order.

The concerned authority after taking decision on the application of the
petitioner will communicate the same to the petitioner.

With the aforesaid direction the writ petition is disposed of finally.

Order Date :- 27.7.2010
R