Patna High Court – Orders
Md. Khurasid vs The State Of Bihar & Ors. on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
Miscellaneous Jurisdiction Case No.1455 of 2011
MD. KHURASID, SON OF LATE MD. LALLU, RESIDENT OF
MOHALLA WARD NO.3 GUDRI BAZAR, SITAMARHI, P.S.
DUMARA DISTRICT SITAMARHI PRESENTLY JEEP
DRIVER SITAMARHI CONTROL COOPERATIVE BANK
Versus
1. THE STATE OF BIHAR THROUGH THE SECRETARY,
COOPERATIVE DEPARTMENT, GOVT. OF BIHAR,
PRESENTLY MR. S.K. NEGI.
2. THE REGISTRAR, COOPERATIVE SOCIETIES, GOVT.
OF BIHAR, PATNA, PRESENTLY MR. SURESH
PRASAD SINGH.
3. THE SITAMARHI CENTRAL COOPERATIVE BANK
LTD. THROUGH ITS MANAGING DIRECTOR,
PRESENTLY MR. SARWAN KUMAR.
4. THE MANAGING DIRECTOR, SITAMARHI CENTRAL
COOPERATIVE BANK LTD., SITAMARHI
PRESENTLY MR. SARWAN KUMAR.
------------------
05. 12.09.2011 In compliance of the order of the High
Court the Managing Director, Sitamarhi Central
Cooperative Bank Ltd. is present and has filed
supplementary show cause on behalf of opposite
party nos.3 and 4.
In the light of the statement made in the
show cause, supplementary show cause, the contempt
petition is disposed of.
( V. N. Sinha, J.)
Rajesh/