Allahabad High Court
Shrimati Sharda vs Manager Bank Of Baroda, … on 8 January, 2010
Court No. - 27 Case :- MISC. BENCH No. - 3697 of 2003 Petitioner :- Shrimati Sharda Respondent :- Manager Bank Of Baroda, Pratapgarh & 2 Ors. Petitioner Counsel :- Vinod Kumar,A.S. Parihar Respondent Counsel :- C.S.C.,Pankaj Khare Hon'ble Devi Prasad Singh,J.
Hon’ble S.C. Chaurasia,J.
Sri Pankaj Khare, learned counsel appeared for the respondent bank.
As prayed, two weeks time is allowed to file Counter Affidavit.
List thereafter.
While filing the counter affidavit, the learned counsel for the respondnt bank
shall also place on record the copies of all the relevant documents which may
establish that the petitioner has taken loan as borrower from the respondent
bank
Order Date :- 8.1.2010
AKS