High Court Patna High Court - Orders

Onkar Nath Sharma vs The State Of Bihar & Ors on 26 August, 2011

Patna High Court – Orders
Onkar Nath Sharma vs The State Of Bihar & Ors on 26 August, 2011
                       IN THE HIGH COURT OF JUDICATURE AT PATNA
                           Civil Writ Jurisdiction Case No.13479 of 2011
                                        Onkar Nath Sharma
                                                Versus
                                  The State Bank Of India & Ors
                                              ------------

03 26.08.2011 Learned counsel for the petitioner and the respondent

Bank are present.

The grievance of the petitioner is that the loan amount has

already been paid back to the Bank yet document of title and other

papers submitted by the loanee have not been returned to him with the

no dues certificate.

Learned counsel for the respondent Bank prays for and is

granted 04 weeks time to take instruction and file a detailed counter

affidavit. This Court would appreciate if the respondent Bank, in the

meanwhile, redress the grievance of the petitioner.

Post this matter after 05 weeks as the zero item.

Sym                                                    ( Kishore K. Mandal, J.)