High Court Jharkhand High Court

Smt. Alpana Kumari vs State Of Jharkhand & Ors on 1 April, 2011

Jharkhand High Court
Smt. Alpana Kumari vs State Of Jharkhand & Ors on 1 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(C) No. 1253 of 2011
                                    ---
       Smt. Alpana Kumari                                          Petitioner
                                    Versus
         The State of Jharkhand & others                     Respondents
                                       ---
        CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                       ---
        For the Petitioner:          Mr. Pratyush Kumar, Advocate
        For the State Respondent: Mr. D.K. Dubey, GP-I
        For the Respondents 3 to 6: Mr. M.K. Roy, Advocate
                                      ---
2.01.04.2011

Mr. Pratyush Kumar, learned counsel appearing for the
petitioner, submitted that the respondent No. 2-Registrar, Cooperative
Societies, Jharkhand, Ranchi may be directed to dispose of the
Dispute Case No. 1 of 2005 pending before him since a long time. He
further submitted that the matter needs to be re-heard and decided.

2. Mr. M.K. Roy, learned counsel appearing for the private
respondents 3 to 6, did not dispute this position.

3. In the circumstances, the Registrar, Cooperative Societies,
Jharkhand, Ranchi (Respondent No. 2) is directed to hear the parties
afresh. Parties are directed to appear before him on 08.04.2011 at
2.00 PM when the Registrar will fix date(s) and will dispose of the said
case after hearing it afresh, in accordance with law, as early as
possible and preferably within six weeks thereafter. Parties are
directed to cooperate in the matter.

With these observations and directions, this writ petition
stands disposed of.

(R.K. Merathia, J)
Ranjeet/