Allahabad High Court High Court

Mohd. Gulzar vs Union Bank Of India And Others on 10 August, 2010

Allahabad High Court
Mohd. Gulzar vs Union Bank Of India And Others on 10 August, 2010
Court No. - 36

Case :- WRIT - C No. - 46315 of 2010

Petitioner :- Mohd. Gulzar
Respondent :- Union Bank Of India And Others
Petitioner Counsel :- Manu Saxena
Respondent Counsel :- C. S. C.,B. N. Singh

Hon'ble R.K. Agrawal,J.

Hon’ble Rajesh Chandra,J.

Learned standing counsel representing respondent Nos. 2,3 & 4 are
present. Sri B.N. Singh, advocate is present on behalf of respondent
no. 1. They may file counter affidavit within 4 weeks . Rejoinder
affidavit, ifany, may be filed within 2 weeks thereafter.

List thereafter.

No case for grant of interim order is made out. Application for interim
order is rejected.

If the petitioner succeeds in the matter, the loan amount and the
recovery charges deposited by him shall be refunded to him.

Order Date :- 10.8.2010
n.u.