Court No. - 36 Case :- WRIT - C No. - 37153 of 2010 Petitioner :- Mohan Singh And Another Respondent :- State Of U.P. Thru Prin. Sec. Co-Op Lko. And Others Petitioner Counsel :- Surendra Singh Respondent Counsel :- C.S.C. Hon'ble Sheo Kumar Singh,J.
Hon’ble Rajesh Chandra,J.
Heard Sri R. S. Singh, learned Advocate who appeared for
the petitioners and Sri D. P. Singh, learned Advocate who
has accepted notice for the respondent bank.
Submission is that petitioners have deposited certain
amount in the Saving Bank Account and although they are in
need of the money but that is not being paid to them.
If these facts are correct then certainly bank is not
proceeding in correct way.
Be as it may, it is an ex-parte version.
This Court proposes to issue an interim mandamus directing
the respondents either to pay the amount deposited by the
petitioners by the date fixed or to file response before this
Court.
Let this matter be listed in the month of August, 2010.
Order Date :- 30.6.2010
Sachdeva