High Court Patna High Court - Orders

Bijendra Kumar Singh vs The State Of Bihar & Ors on 5 September, 2011

Patna High Court – Orders
Bijendra Kumar Singh vs The State Of Bihar & Ors on 5 September, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.14180 of 2011
                                      Bijendra Kumar Singh
                                                Versus
                                   The State Of Bihar & Ors
                                   ----------------------------------

2. 05.09.2011. Counsel for the petitioner and the State are

present.

The petitioner has filed the instant

application for quashing order dated 5.8.2010, passed

in Misc. Dispute Case No. 14/07 & consequential order

dated 3.6.2011, passed in Dispute Case no. 04 of 2010

(Review), by which application for dissolution of

petitioner’s Cooperative society in terms of section 44

read with section 45 of the Bihar Self Supporting

Circle officer-operative Societies Act, 1996 has been

rejected.

Issue notice to respondent nos. 2 to 14.

Process under ordinary course be filed within two

weeks, failing which the petition as against above

respondent shall stand rejected without further

reference to the bench.

List the case on service of notice.

Shashi. (Samarendra Pratap Singh, J.)