High Court Rajasthan High Court

Shankuntla Agarwal … vs State Bank Of India on 29 July, 2002

Rajasthan High Court
Shankuntla Agarwal … vs State Bank Of India on 29 July, 2002
Equivalent citations: 2003 131 TAXMAN 608 Raj


ORDER

Learned counsel for the petitioners submits that he is ready to give the solvent security and in lieu of the solvent security respondents may be directed to release the articles belonging to locker No. 15 in bank of Rajasthan Branch M.I. Road, Jaipur subsequently the new locker was allotted bearing No. 1112E and locker No. 280 of State Bank of India, Branch Sanganeri Gate.

2. In case the petitioner furnishes the bank guarantee for Rs. 3,50,000 and solvent security for Rs. 8 lakhs to the satisfaction of the assessing authority, New Delhi. The respondents are directed to release the articles, belonging to the lockers referred hereinabove immediately.

3. With these observations writ petition stands disposed of.