IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.19592 of 2010
RAGHUNATH PRASAD son Late Shital Prasad, Resident of
Balkishunganj P.O Gulzarbagh, P.s. Alamganj, dist-Patna.
Versus
1. THE RESERVE BANK OF INDIA having its office at South Gandhi
Maidan, Town and District Patna through its Regional Director.
2. The Chief General Manager, Reserve bank of India, Public Debt Office,
15 Netaji Subhas Road, Kolkata through its Chief General Manager.
3. Manager, Reserve Bank of India, Public Debt Office, 15 Netaji subhash
Road, Kolkata
-----------
4 1.3.2011 1. Heard learned counsel for the parties.
2. Learned counsel for the petitioner submits that he had
filed this writ petition for payment of gold bonds at Patna and
interest thereupon.
3. Learned counsel for the petitioner submits that the first
relief has already been granted to the petitioner by the respondent
during the pendency of this writ petition.
4. However, in the said circumstances, he wants to
withdraw this writ petition but his claim for interest has not been
redressed adequately till date.
5. In the said circumstances, this writ petition is dismissed
as withdrawn with a liberty to the petitioner to approach the
concerned authority regarding his claim for remaining interest.
Prakash (S.Nayer Hussain, J.)