High Court Patna High Court - Orders

Md.Sabbir Alam vs The State Bank Of India &Amp; Anr on 7 December, 2010

Patna High Court – Orders
Md.Sabbir Alam vs The State Bank Of India &Amp; Anr on 7 December, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.10820 of 2010
                 MD.SABBIR ALAM, Son of Md. Jalauddin, resident of Village Line
                 Bazar, P.S. K.Hat,(Sahayak), District- Purnea.
                                                                .........Petitioner
                                         Versus
                 1. THE STATE BANK OF INDIA through Managing Director, New
                    Delhi.
                 2. The Branch Manager, The State Bank of India, Main
                    Branch, Purnea.
                                    -----------

For the Petitioner :- Sri S.K.Tiwary, Advocate.
For the Respondnets :- Sri Kamleshwar Kumar Singh, Adv.

3 07.12.2010 Heard learned counsel for the petitioner and

learned counsel for the respondents- State Bank of

India and its authority.

2. This writ petition has been filed by the

petitioner for seeking a direction to respondent no. 2

to pay the difference amount between the amount of

insurance of shop namely Purnea General Store, and

the loan amount after returning the security amount

and for other necessarily reliefs.

3. On the other hand, learned counsel for

the respondent-Bank disputes that any such amount

is payable by the Bank and submits that the

petitioner, if he so likes, may approach the New

India Assurance Company Limited for redressal of
2

his grievances.

4. In the said circumstances, the dues not

being admitted dues, this writ petition is disposed of

with a liberty to the petitioner to approach the

appropriate forum for redressal of his grievance.

( S.N.Hussain, J.)
Bhardwaj