Allahabad High Court
Smt. Kastoori Devi vs Canara Bank Thru’ Its Branch … on 22 July, 2010
Court No. - 34 Case :- WRIT - C No. - 62575 of 2007 Petitioner :- Smt. Kastoori Devi Respondent :- Canara Bank Thru' Its Branch Manager & Ors Petitioner Counsel :- D.C. Mathur Respondent Counsel :- Tarun Varma,Hari Om Tripathi,Harish Chandra,R.K. Singh,S.C.,Siddharth Hon'ble Prakash Chandra Verma,J.
Hon’ble Ram Autar Singh,J.
Heard learned counsel for the parties.
Learned counsel for the respondents informs that the appeal of the tenure
holder is pending against the impugned order before Debt Recovery Appellate
Tribunal. Since the petitioner is co tenure holder, he may also join in appeal
and get the grievances redressed. Therefore, we do not incline to entertain the
writ petition.
Accordingly, the writ petition is dismissed.
Order Date :- 22.7.2010
Abhishek Sri.