Patna High Court – Orders
Bindeshwari Prasad vs The State Of Bihar &Amp; Anr on 3 December, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.57649 of 2007
BINDESHWARI PRASAD
Versus
THE STATE OF BIHAR & ANR
-----------
8 3.12.2010 Counsel for the opposite party no. 2
shall seek instructions whether the Bihar
State Handloom Weavers Co-operative Union
Limited, Rajendra Nagar, Patna is duly
notified by the State Government to be an
organization run and managed by the State
Government. The counsel may also seek
instruction on the point whether cognizance
could have been taken without taking
sanction of the Registrar, Co-operative
Society.
List this case on 20.12.2010 in the
same position.
Sanjay ( Sheema Ali Khan, J.)