IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.4197 of 2008
1. RAMADHIN SAHNI, SON OF LATE SHIV NANDAN SAHNI,
RESIDENT OF VILLAGE--DHARHARA, P.S. ANDHRAMATH
DISTRICT- MADHUBANI.
2. THAKAI MUKHIA SON OF LATE BHULLAR MUKHIA
RESIDENT OF VILLAGE- KARIOUT, P.S. LAUKAHI,
DISTRICT- MADHUBANI (BIHAR)
.... PETITIONERS.
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY, CO-
OPERATIVE DEPARTMENT, BIHAR, PATNA.
2. THE REGISTRAR, CO-OPERATIVE SOCIETIES, BIHAR,
PATNA.
3. THE JOINT REGISTRAR, CO-OPERATIVE SOCIETIES,
DARBHANGA COMMISSIONARY, DARBHANGA.
4. THE DISTRICT MAGISTRATRE, MADHUBANI.
5. THE DISTRICT C0-OPERATIVE SOCIETY EXTENSION
OFFICER, MADHUBANI.
6. THE ASSISTANT REGISTRAR, CO-OPERATIVE
SOCIETIES-CUM-CONDUCTING OFFICER,
JHANGHARPUR CIRCLE, JHANJHARPUR, MADHUBANI.
7. THE BLOCK DEVELOPMENT OFFICER, LAUKAHI,
MADHUBANI.
8. THE CO-OPERATIVE EXTENSION OFFICER, LAUKAHI,
MADHUBANI.
9. CO-OPERATIVE EXTENSION OFFICER, KHUTOWNA-CUM-
RETURNING OFFICER, LAUKAHI, MADHUBANI.
... RESPONDENTS.
-----------
2. 09.12.2010. Heard learned counsel for the petitioners, State
and the counsel for the Intervener, Ram Balak Mukhiya.
2. Petitioner assailed the result of the election
held for constituting the management committee of
Laukahi Fisherman Co-operative Societies Ltd. held on
20.01.2008. The election dispute was considered by the
District Co-operative Officer against whose order matter
was taken in appeal vide Election Case no. 109 of 2008
which was disposed of under orders dated
2
13.8.2010/31.8.2010. Against the aforesaid order dated
13.8.2010/31.8.2010 intervenor Ram Balak Mukhiya filed
a review petition which is still pending but till date no
interim order has been passed in the said review so
submitted Sri Rakesh Kumar Jha counsel for Ram Balak
Mukhiya. When such order was recorded Sri Jha went
through his file and came out with an order dated
7.10.2010, whereunder the order dated
13.8.2010/31.8.2010 has been put in abeyance. Aforesaid
casual conduct of Sri Jha is not to be appreciated by this
Court however, taking a lenient view of the matter no
further action is taken against him. It is submitted by the
counsel for the petitioner that the aforesaid order dated
7.10.2010 putting the order dated 13.8.2010/31.8.2010
in abeyance has been passed on account of the pendency
of the writ petition. The writ petition is permitted to be
withdrawn directing the authority before whom the review
matter is pending to proceed with the matter and to
dispose of the same in accordance with law, as early as
possible, in any case within one month from the date of
receipt of this order.
Ibrar/- (V.N. Sinha, J.)