Allahabad High Court High Court

Pancham Prasad vs State Of U.P. And Others on 23 June, 2010

Allahabad High Court
Pancham Prasad vs State Of U.P. And Others on 23 June, 2010
Court No. - 33

Case :- WRIT - C No. - 36383 of 2010

Petitioner :- Pancham Prasad
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S.K. Pandey
Respondent Counsel :- C.S.C.,R.B. Sahai

Hon'ble Ran Vijai Singh,J.

It is contended by the learned counsel for petitioner that pursuant to the order
dated 19.2.2010 passed by another Bench of this Court in Writ Petition
No.9091 of 2010 no decision has yet been taken and the scheme is going to
expire on 30.6.2010.

In view of that Shri Ambrish Sahai learned counsel appearing for respondent
no.4 is directed to seek instructions in the petitioner’s case as to what has been
done by the Bank pursuant to the order passed by this Court dated 19.2.2010
with respect to the petitioner’s case.

Put up this matter as fresh on 25th June, 2010 before appropriate court. Till
then no coercive action shall be taken against the petitioner with respect to the
impugned recovery.

Order Date :- 23.6.2010
Mustaqeem.