Allahabad High Court
State Bank Of India vs Bank Of Baroda & Others on 26 July, 2010
Court No. - 1 Case :- SECOND APPEAL DEFECTIVE No. - 393 of 2007 Petitioner :- State Bank Of India Respondent :- Bank Of Baroda & Others Petitioner Counsel :- Sharad Chandra Srivastava Hon'ble Rakesh Tiwari,J.
Heard learned counsel for the parties.
Cause shown for non appearance is sufficient.
C.M. Restoration Application No. 118921 of 2010 is allowed. The order
dated 23.3.2010 dismissing the appeal in default is recalled. The appeal is
restored to its original number. It may be listed after on its turn.
Order Date :- 26.7.2010
RCT/-