Allahabad High Court High Court

Vijay Bahadur Ram vs State Of U.P. And Others on 8 July, 2010

Allahabad High Court
Vijay Bahadur Ram vs State Of U.P. And Others on 8 July, 2010
Court No. - 18

Case :- WRIT - A No. - 39035 of 2010

Petitioner :- Vijay Bahadur Ram
Respondent :- State Of U.P. And Others
Petitioner Counsel :- S. N. Jaishal
Respondent Counsel :- C. S. C.,T. Verma

Hon'ble Arun Tandon,J.

Shri Tarun Verma, learned counsel for the Allahabad Bank

informs the Court that the order directing seizure of the Bank

Account No. SB 209090 maintained in the name of Shri Vijay

Bahadur Ram dated 5.6.2010 has since been withdrawn on

15.6.2010. He, therefore, submits that there is no restrain

now on the operation of the Bank account.

In respect of any other grievance, the petitioner is granted

liberty to approach the B.S.A Varanasi, who shall take

appropriate decision at the earliest.

Writ petition stands disposed of.

Order Date :- 8.7.2010
Puspendra