Allahabad High Court High Court

Bhupendra Singh vs Chairman Prathma Bank Moradabad & … on 6 August, 2010

Allahabad High Court
Bhupendra Singh vs Chairman Prathma Bank Moradabad & … on 6 August, 2010
Court No. - 38

Case :- WRIT - A No. - 3469 of 2009

Petitioner :- Bhupendra Singh
Respondent :- Chairman Prathma Bank Moradabad & Others
Petitioner Counsel :- Satyendra Kr. Pandey
Respondent Counsel :- P.K. Singhal

Hon'ble Sibghat Ullah Khan,J.

List revised. No one is present for the petitioner.
Sri P.K. Singhal, learned counsel for respondent
is present and states that an amount of about
Rs.6 lacs has been paid to the petitioner on his
father’s death and petitioner is not entitled for
appointment on compassionate ground.
However, as no one appears for the petitioner,
hence writ petition is dismissed in default.
Order Date :- 6.8.2010
NLY