Allahabad High Court High Court

C/M District Coop. Bank Ltd. Thru’ … vs State Of U.P. Thru’ Secy. (Coop.) & … on 21 July, 2010

Allahabad High Court
C/M District Coop. Bank Ltd. Thru’ … vs State Of U.P. Thru’ Secy. (Coop.) & … on 21 July, 2010
Court No. - 34

Case :- WRIT - C No. - 36602 of 2004

Petitioner :- C/M District Coop. Bank Ltd. Thru' Chairman & Anr.
Respondent :- State Of U.P. Thru' Secy. (Coop.) & Ors.
Petitioner Counsel :- K.M. Mishra
Respondent Counsel :- C.S.C.,S.P.Singh

Hon'ble Prakash Chandra Verma,J.

Hon’ble Ram Autar Singh,J.

This writ petition has been rendered to be infructuous by efflux of time.

The writ petition is dismissed accordingly.

Interim order, if any, stands vacated.

However, it is provided that if the petitioner is still aggrieved he is at liberty
to file a fresh writ petition.

Order Date :- 21.7.2010
V.Shepherd