IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4416 of 2010
Subhash Chandra Agrawal
Versus
The Canara Bank & Ors
-----------
5 07.07.2011 A supplementary counter affidavit has been filed on
behalf of the respondent Bank during the course of proceeding.
Let it be kept on record. Learned counsel for the petitioner
disputes the calculation made in the Chart, annexed as Annexure-
N series, while relying upon deposits made on 14.12.2009 of Rs.
1 lac and again on 15.12.2009 for another amount of Rs. 1 lac and
evidence whereof can be found at Annexure-2. He submits that
two major deposits are found missing in the account statement
annexed with the supplementary counter affidavit. Mr. R.K.P
Singh, learned counsel appearing on behalf of the Bank prays for
an adjournment to reconcile the entries regarding the deposit and
outstanding, existing as of today, in relation to the petitioner.
As prayed for, put up this case on 14.07.2011 on the top
of the list. Let the matter be not treated as part heard.
Prakash ( Jyoti Saran, J.)