Allahabad High Court High Court

Ram Kishore Tewari vs The Secretary Managing Dir. … on 19 July, 2010

Allahabad High Court
Ram Kishore Tewari vs The Secretary Managing Dir. … on 19 July, 2010
Court No. - 22

Case :- SERVICE SINGLE No. - 773 of 1989

Petitioner :- Ram Kishore Tewari
Respondent :- The Secretary Managing Dir. Distt.Coop. Bank Sitapur .
Petitioner Counsel :- N.K.Pandey
Respondent Counsel :- C.S.C.,A.R. Khan

Hon'ble Satyendra Singh Chauhan,J.

Power filed by Km. Sandhya Singh Chauhan on behalf of the petitioner is
taken on record.

Learned counsel for the opposite parties states that Rs.8,91,101/- has been
paid to the petitioner as a consequence of the retiral dues and nothing remains
to be paid to the petitioner. Hence, this writ petition has been rendered
infructuous.

In view of the aforesaid statement, this writ petition is dismissed as
infructuous. In case, any amount is outstanding, it will be open for the
petitioner to move recall application.

Order Date :- 19.7.2010
RBS/-