Allahabad High Court
Rama Shanker Singh & Another vs Union Bank Of India & Another on 28 July, 2010
Court No. - 4 Case :- WRIT - C No. - 34475 of 1995 Petitioner :- Rama Shanker Singh & Another Respondent :- Union Bank Of India & Another Petitioner Counsel :- Awadesh Narain Srivastava Respondent Counsel :- C.S.C. Hon'ble Krishna Murari, J.
Case called out. No one has appeared on behalf of petitioner to
press the writ petition.
This writ petition is directed against the recovery proceedings
initiated by the respondent-Bank. Vide order dated 30.11.1995, the
recovery proceedings were stayed subject to the deposit of
Rs.1,00,000/- by the petitioner. In case of non-deposit the stay
order was to stand automatically vacated. There is nothing on
record to indicate that the said deposit in compliance of the order
has been made by the petitioner.
In view of the above, the writ petition appears to have lost its
efficacy due to efflux of time and accordingly stands dismissed.
Order Date :- 28.7.2010
Dcs