Allahabad High Court
Vijay Bahadur Ram vs State Of U.P. And Others on 8 July, 2010
Court No. - 18 Case :- WRIT - A No. - 39035 of 2010 Petitioner :- Vijay Bahadur Ram Respondent :- State Of U.P. And Others Petitioner Counsel :- S. N. Jaishal Respondent Counsel :- C. S. C.,T. Verma Hon'ble Arun Tandon,J.
Shri Tarun Verma, learned counsel for the Allahabad Bank
informs the Court that the order directing seizure of the Bank
Account No. SB 209090 maintained in the name of Shri Vijay
Bahadur Ram dated 5.6.2010 has since been withdrawn on
15.6.2010. He, therefore, submits that there is no restrain
now on the operation of the Bank account.
In respect of any other grievance, the petitioner is granted
liberty to approach the B.S.A Varanasi, who shall take
appropriate decision at the earliest.
Writ petition stands disposed of.
Order Date :- 8.7.2010
Puspendra