Tuesday, 09, Jun, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Raman Kumar Morwal vs State Bank Of India And Ors
2012 Latest Caselaw 7271 Del

Citation : 2012 Latest Caselaw 7271 Del
Judgement Date : 18 December, 2012

Delhi High Court
Raman Kumar Morwal vs State Bank Of India And Ors on 18 December, 2012
Author: Suresh Kait
$~33
*    IN THE HIGH COURT OF DELHI AT NEW DELHI


+               W.P.(C) 8154/2011 & CM No.18354/2011

RAMAN KUMAR MORWAL                        ..... Petitioner
           Through: Mr. Sidharth Joshi, Advocate.

                Versus

STATE BANK OF INDIA AND ORS              ..... Respondents
             Through: Mr.Rajiv Kapur and Ms. Vatsala Rai,
                      Advocate for Respondent Nos. 1 to 3.

CORAM:
HON'BLE MR. JUSTICE SURESH KAIT
                  ORDER

% 18.12.2012 W.P.(C) 8154/2011

In view of the common judgment rendered in W.P.(C) No.5267/2011, the instant petition is accordingly disposed of.

CM No.18354/2011 (for stay)

With the disposal of the petition itself, the instant application has become infructuous. The same is disposed of accordingly.

SURESH KAIT, J.

DECEMBER 18, 2012 sb

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : MAIMS

 
 
Latestlaws Newsletter