High Court Patna High Court - Orders

Bihar Rajya Sahkarita Prabandhak … vs The State Of Bihar & Ors. on 15 July, 2011

Patna High Court – Orders
Bihar Rajya Sahkarita Prabandhak … vs The State Of Bihar & Ors. on 15 July, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA

                    MISCELLANEOUS JURISDICTION CASE No.5089 of 2010

               ====================================================

BIHAR RAJYA SAHKARITA PRABANDHAK SANGH, DISTRICT
UNIT BEGUSARAI THROUGH ITS SECRETARY, RAM KANT
SINGH SON OF LATE SATYA DEV SINGH, RESDIENT OF
AMNOUR KIRATPUR POLICE STATION MUFFASIL, DISTRICT
BEGUSARAI.

Versus

1. THE STATE OF BIHAR THROUGH SRI S.K. NEGI,
COMMISSIONER CUM SECRETARY, DEPARTMENT OF
COOPERATIVE, GOVT. OF BIHAR, NEW SECRETARIAT, PATNA.

2. SRI DAYA SHANKAR PANDEY, THE REGISTRAR, DEPARMENT
OF COOPEATIVE, GOVT. OF BIHAR, NEW SECRETARIAT,
PATNA.

3. SRI JITENDRA SRIVASTAVA, THE DISTRICT MAGISTRATE,
BEGUSARAI.

4. SRI T.P. SINHA, THE MANAGING DIRECTOR BIHAR STATE
COOPEATIVE BANK LTD. ASHOK RAJ PATH, PATNA.

5. SRI CHANDRA SHEKHAR SINGH THE MANAGING DIRECTOR
CUM MEMBER SECRETARY, BEGUSARAI CENTRAL
COOPERATIVE BANK LTD. BEGUSARAI.

For the petitioner : M/s. Aditya Nr. Singh, Satyendra Nr. Singh, Advocates.
For the Central Co. Bank, Begusarai : M/s Chitranjan Sinha, Sr. Adv., K.K.

Sinha, Advocates.

For the Bihar State Co. Bank : Mr. N.N. Jha, Advocate.
For the State : Mr. Arun Kumar Prasad, AC to GA-IV.

====================================================

04. 15.07.2011 The Managing Director, Begusarai Central

Cooperative Bank Ltd. along with his counsel is

present. It is submitted by them with reference to a

chart prepared under the joint signature of the

Managing Director and the Chief Accountant of the

Bank indicating release of the contribution of the Bank

towards the district cadre fund until 31.03.2010. In
2

view of the aforesaid release of fund payment of salary

to the Paid Managers of the petitioner Sangh in

compliance of the orders of the High Court dated

14.05.2010 be made, provided the Paid Managers

furnish necessary no dues certificate.

Counsel for the Bihar State Cooperative

Bank Ltd. also submits that contribution of the Bihar

State Cooperative Bank Ltd. towards the district cadre

fund until 31.03.2010 has been made.

The chart furnished by the Managing

Director, Begusarai Central Cooperative Bank Ltd. is

taken on record.

The contempt petition is, accordingly,

disposed of.

( V. N. Sinha, J.)
Rajesh/