High Court Patna High Court - Orders

Mithilesh Kumar Singh & Ors vs The State Of Bihar & Ors on 30 September, 2011

Patna High Court – Orders
Mithilesh Kumar Singh & Ors vs The State Of Bihar & Ors on 30 September, 2011
                         IN THE HIGH COURT OF JUDICATURE AT PATNA
                          Civil Writ Jurisdiction Case No.7406 of 2010
                  1.   Mithilesh Kumar Singh S/O Late Lakhan Singh R/O
                       Village- Uchaila, P.S.- Rohtas, Distt.- Rohtas
                  2.   Suresh Singh S/O Late Ram Lagan Singh R/O Village-
                       Telcap, P.S.- Rohtas, Distt.- Rohtas
                  3.   Yadunandan Singh S/O Late Rajjag Singh R/O
                       Village- Samahauta, P.S.- Rohtas, Distt.- Rohtas
                  4.   Prithivi Yadav S/O Late Jawahi Yadav R/O Village-
                       Rohtas, P.S.- Rohtas, Distt.- Rohtas
                  5.   Sobhnath Singh S/O Shivbaran Singh R/O Village-
                       Jamua, P.S.- Rohtas, Distt.- Rohtas

                                   Versus
                  1.   The State of Bihar through Principal Secretary,
                       Co-Operative   Department, Bihar, Patna
                  2.   Bihar State Election Authority, Old Secretariat,
                       Patna through its Deputy Secretary
                  3.   The Registrar, Co-Operative Societies, Bihar,
                       Patna
                  4.   The District Magistrate-Cum-District Education
                       Officer, Rohtas, Distt.- Rohtas, Bihar
                  5.   The District Co-Operative Officer , Rohtas, Bihar
                  6.   The Block Co-Operative Extension Officer, Rohtas,
                       Distt.- Rohtas
                  7.   The Assistant Registrar, Co-Operative Societies,
                       Rohtas, Bihar
                  8.   Managing Director , Central Co-Operative Bank
                       Ltd., Rohtas, Bihar
                               ----------------------------------

3. 30.9.2011. Mr. Avanish Kumar Pandey, learned counsel

for the petitioners, Mr. Rakesh Kumar Singh,

learned Assisting Counsel to G.A.1 for the State

and learned counsel for the Election Authority are

present.

The petitioner is aggrieved by order

dated 16.3.2010 as contained in memo no.1543 placed

at Annexure-1, whereby the Registrar, Cooperative

Societies, Bihar, Patna while addressing the

authorities of the Cooperative Department, have
2

held that such of the society where the election

could not be completed, the Ad hoc Committee

existing prior thereto, shall continue to operate.

Learned counsel for the parties are in

agreement that the issue has already been

deliberated in batch of writ petitions and by a

bench decision dated 19.4.2010, the said order

dated 16.3.2010 has been quashed and set aside.

In that view of the matter, the writ

petition is disposed of in the light of the order

dated 19.4.2010 passed in C.W.J.C.No.6082 of 2010

and analogous cases.

ahk
(Jyoti Saran, J.)