High Court Patna High Court - Orders

Nawada Central Co-Opt.Bank,Naw vs Nawal Kishore Prasad Singh … on 1 July, 2010

Patna High Court – Orders
Nawada Central Co-Opt.Bank,Naw vs Nawal Kishore Prasad Singh … on 1 July, 2010
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                               LPA No.727 of 2006
                         NAWADA CENTRAL CO-OPT.BANK,NAWADA
                                     Versus
                           NAWAL KISHORE PRASAD SINGH &Ors.
                                  -----------

10. 1.7.2010 Mr. Devendra Prasad Singh for the

appellant, and Mr. Ram Suresh Roy for

respondent nos. 1 and 2, are present. Learned

counsel for respondent nos. 1 and 2 submits

that the Co-operative Society and these two

respondents have at different stages deposited

the following amounts:

(i) Rs.4.6 lacs- deposited by the Co-

operative Society with the appellant

Bank up-to 1992.

(ii) Rs.27,000/- deposited by the Co-

operative Society with the appellant

Bank up-to 1992.

(iii) Rs. 95,000/- Sale proceeds of

two buses sold by the Bank and

retained by it.

(iv) Rs.7,00,000/- deposited by

respondent nos. 1 and 2 as per the

order dated 19.8.2006 (Annexure-1),

passed by this Court in Cr. Misc.

Nos. 21632 of 2006, 22413 of 2006 and

22564 of 2006, which are lying in

fixed deposit with the Bank and the
2

documents are in possession of the

learned trial court.

Let respondent nos. 1 and 2 file a

supplementary counter affidavit giving details

of the aforesaid deposits, apart from any other

relevant issue, they may be deemed fit and

proper.

Put up on 2.8.2010 at the top of the

list under the heading “For Hearing”. The time

in the meanwhile may be utilised by the parties

for completion of pleadings.

( S. K. Katriar ,J. )

Vinay/ (Birendra Prasad Verma, J.)