IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.17376 of 2010
LAXMI DRUG HOUSE BHAGALPUR
Versus
THE ASSISTANT G.M.,CANARA BANK
with
CWJC No.17780 of 2010
M/S KIRAN FAB
Versus
THE ASSISTANT G.M.,CANARA BANK
with
CWJC No.19740 of 2010
M/S LAXMI MEDICAL AGENCY
Versus
THE ASSIT.G.M.,CANARA BANK &ORS
-----------
08/ 03.03.2011 Learned counsel for the petitioners submits that in this
batch of cases order dated 06.12.2010 was passed directing the
petitioners of all the three cases to approach respondent no.2 in his
office at 11.00 A.M. so that efforts are made to finalize the matter
after perusal of the cash books, ledgers and other registers of the
Bank. Learned counsel for the petitioners further submits that due
to heart ailment he could not approach respondent no.2 on the date
and time fixed and hence he prays that some other time be fixed
for the said purpose.
Although learned counsel for the respondents opposes
the contentions of learned counsel for the petitioners and submits
that in fact, petitioners do not want to compromise the matter and
are using dilatory tactics, but in the facts and circumstances of this
case, considering the ailment of the petitioner, the date fixed for a
talk of compromise is postponed to 17.03.2011 on which date the
petitioners of all the three cases must definitely approach
respondent no.2 in his office at 11:00 A.M. so that efforts are made
-2-
to finalise the matter after perusal of the cash books, ledgers and
other registers of the Bank. Both the parties must adhere to the
aforesaid final date and time granted by this court as no further
postponement shall be made.
Put up all these cases under the heading “Orders”
within top twenty cases on 29th of March, 2011.
(S. N. Hussain, J.)
Sunil