Allahabad High Court High Court

Central Bank Of India vs M/S Industrial Agencies & Others on 6 July, 2010

Allahabad High Court
Central Bank Of India vs M/S Industrial Agencies & Others on 6 July, 2010
Court No. - 4

Case :- CIVIL REVISION No. - 321 of 2010

Petitioner :- Central Bank Of India
Respondent :- M/S Industrial Agencies & Others
Petitioner Counsel :- Sahab Tiwari
Respondent Counsel :- Ranjeet Saxena

Hon'ble Krishna Murari, J.

Heard learned counsel for the applicant and Sri Rnjeet Saxena for
respondent no. 2, who prays for and is allowed six weeks’ time to
file counter affidavit.

Issue notice to respondents no 1, 3/1 and 4, who may also file
counter affidavit within the same period.

Apart from normal mode of service, the applicant shall also take
steps for service of notice on respondents by registered post within
ten days.

Office shall issue notice returnable within six weeks.

List for admission after service of notice on respondents.

Considering the facts and circumstances, until further orders of
this Court, effect and operation of the impugned order dated
26.4.2010 passed by Additional District Judge (Court No. 8), Agra
in Original Suit No. 490 of 2000, Central Bank of India Vs. M/s
Industrial Agencies, shall remain stayed.

It is being made clear that the order passed herein above and the
pendency of the civil revision shall not be treated as stay of the
proceedings and the trial court court shall proceed with hearing of
the suit and decide the same expeditiously.

Order Date :- 6.7.2010
Dcs