High Court Patna High Court - Orders

Dhirendra Nath Jha vs Uco Bank & Ors on 8 November, 2011

Patna High Court – Orders
Dhirendra Nath Jha vs Uco Bank & Ors on 8 November, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.14871 of 2005
                                           Indradeo Prasad
                                                 Versus
                                          Uco Bank & Ors
                                    ----------------------------------

with
Civil Writ Jurisdiction Case No.14398 of 2005
Dhirendra Nath Jha
Versus
Uco Bank & Ors

———————————-

with
Civil Writ Jurisdiction Case No.14806 of 2005
Anirudh Mishra
Versus
The Uco Bank & Ors

———————————-

07. 08.11.2011 Mr. Gupta, learned counsel for the petitioners and

Mr. R.P. Birnaway, learned counsel for the respondent- UCO

Bank are present.

Learned counsel for the respondent-Bank states

that the Bank has come out with a scheme providing the same

benefit as was granted under the earlier circular dated

27.05.1994. It is contended that petitioners have already filed

their applications under the scheme which has been

introduced in the year 2010. It is also contended on behalf of

the respondent-Bank that in view of the aforesaid fact the

present application has, in fact, become infructuous.

Mr. Gupta, learned counsel states that he has not

been instructed by the petitioners in this regard. It is

contended that relevant facts in this regard are also not on

record by way of counter affidavit.

Post these matters after 02 weeks as zero item. In

the meanwhile, Mr. Gupta, learned counsel for the petitioners
2

will seek instruction from his clients. Mr. Birnaway, learned

counsel for the Bank shall endeavour to file relevant papers

on affidavit.

Sym                                      ( Kishore K. Mandal, J.)