Allahabad High Court High Court

Kalve Haider And Another vs Baroda Uttar Pradesh Gramin Bank … on 5 January, 2010

Allahabad High Court
Kalve Haider And Another vs Baroda Uttar Pradesh Gramin Bank … on 5 January, 2010
Court No. - 21

Case :- WRIT - C No. - 71906 of 2009

Petitioner :- Kalve Haider And Another
Respondent :- Baroda Uttar Pradesh Gramin Bank And Others
Petitioner Counsel :- V.B. Yadav
Respondent Counsel :- C.S.C.,R.B. Sahai

Hon'ble V.K. Shukla,J.

Sri R.B.Sahai, Advocate has accepted notice on behalf of
respondent no. 1-Bank. Learned Standing counsel has
accepted notice on behalf of respondent nos. 2 and 3.

Each one of the respondents is accorded four weeks time to
file counter affidavit. Rejoinder affidavit may be filed within
next two weeks.

List thereafter.

Petitioner has placed reliance on the interim order dated
16.12.2009 passed by this Court in Civil Misc. Writ Petition
No. 67703 of 2009 (Sayed Ali Zamin & anr. Vs. Baroda Uttar
Pradesh Gramin Bank & Ors.). Said interim order does not
contain any reason, as such this Court is not bound to pass
interim order and specially in the background when
application for granting exemption has been rejected
pursuant to order passed by this Court.

Any payment made during this period same shall abide by
final orders to be passed by this Court.

Order Date :- 5.1.2010
Dhruv