Allahabad High Court
M/S. Madhulika Enterprises vs State Of U.P. And Another on 7 July, 2010
Court No. - 35 Case :- WRIT - C No. - 12151 of 2004 Petitioner :- M/S. Madhulika Enterprises Respondent :- State Of U.P. And Another Petitioner Counsel :- H.K. Sharma Respondent Counsel :- C.S.C.,C.P. Mishra,N. Mishra Hon'ble Vineet Saran,J.
Hon’ble Ran Vijai Singh,J.
No one is present on behalf of respondent no. 2 bank even though Sri N.
Mishra has received copy of the petition on behalf of said respondent bank.
No counter affidavit has also been filed by the respondent no. 2.
In such view of the matter, issue notice to the respondent no.2 fixing a date
immediately after six weeks.
List after six weeks. By the next date, respondent no. 2 may file counter
affidavit.
Order Date :- 7.7.2010
Pratima