High Court Jharkhand High Court

Allahabad Bank Thr Manager Law vs Smt. Leena Dayal & Anr on 4 January, 2011

Jharkhand High Court
Allahabad Bank Thr Manager Law vs Smt. Leena Dayal & Anr on 4 January, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P.C. No. 4241 of 2010
      Allahabad Bank..................                                     Petitioners
                                     Versus
      Smt. Leena Dayal & Anr  ......                                     Respondents.
                                     ......
      Coram: Hon'ble Mr. Justice R.K.Merathia
                                     ......
      For the Petitioner              : Mr. Indrajeet Sinha, Advocates
      For the Respondents             : ­­­­­­­­
                                     ......

 2/04.01.2011

Mr. Indrajeet Sinha, learned counsel for the petitioner submitted 

that after the order dated 16/03/2010 was passed, the matter has been finally 

heard and the order has been reserved about a month back.

In the circumstances, this case has become infructuous. However, 

it is expected that the D.R.T. shall pronounce the order at an early date.

With these observations, this writ petition stands disposed of.

                                (R.K.Merathia, J)

Mukund/­