IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.8040 of 2005
1. Ajit Singh son of Late Gajan Singh, resident of Mohalla- Purab
Bazar, Saharsa, P.S.-Saharsa, District-Saharsa.
2. Ravinder Kour, wife of Ajit Singh, resident of Mohalla- Purab
Bazar, Saharsa, P.S. Saharsa, District-Saharsa.
..... Petitioners.
Versus
1. The Chairman,The Madhepura Supaul Central Co-operative Bank
Limited, Madhepura.
2. The Managing Director, the Madhepura Supaul Central Co-operative
Bank Ltd., Madehpura.
3. Branch Manager, The Madhepura Supaul Central Co-operative Bank
Ltd, Madehpura.
4. Branch Manager, Saharsa, the Madhepura Supaul Central Co-
operative Bank Ltd. Saharsa.
....... Respondents.
-----------
For the petitioner : Mr. Anant Kishore Lal Das, Advocate.
For the respondents : None.
--------
03/ 27.06.2011 Heard learned counsel for the petitioner. No one
appears for the respondents.
2. This writ petition has been filed by the petitioner for
directing the respondents to pay the amount deposited by the
petitioner in the Madhepura Supaul Central Cooperative Bank,
Madhepura in S.B.Account No.792 to the tune of Rs.27,724.00 and
also the amount of fixed deposit, i.e. Rs.40,000.00 and
Rs.35,000.00 respectively by the petitioners under Lakshmi
Deposit Scheme for 36 months on 13.02.2001 etc.
3. Learned counsel for the petitioner very fairly submits
that all the principal amount has been paid to the petitioner. Now
only the interest remains to be paid.
4. In the said circumstances, this writ petition is
disposed of with a liberty to the petitioner to file an application
-2-
before the Branch Manager, the Madhepura Supaul Central Co-
operative Bank Ltd., Saharsa (respondent no.4) raising all his
claim with regard to interest. If such an application is filed by the
petitioner along with a copy of this order within fifteen days from
today, the said authority shall decide the same by a speaking order
within two months thereafter. If any amount is found admitted and
payable, it should be paid immediately thereafter. However, if any
amount is not found payable and admitted in the said order, the
petitioner will be at liberty to challenge the same before the
appropriate forum.
(S. N. Hussain, J.)
Sunil