Patna High Court – Orders
Arvind Kumar Singh vs The State Of Bihar &Amp; Ors on 24 January, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.1490 of 2006
ARVIND KUMAR SINGH, S/O- YOGYANAND SINGH, R/O- VILLAGE-
SEMERIA, P.O.- & P.S.- BARHARA, DISTRICT- BHOJPUR :--- PETITIONER.
Versus
1.THE STATE OF BIHAR
2. THE REGISTRAR COOPERATIVE SOCIETIES, BIHAR, PATNA.
3. THE JOINT REGISTRAR COOPERATIVE SOCIETIES, BIHAR, PATNA.
4. BIHAT STATE COOPERATIVE MILK PRODUCERS FEDERATION LTD, THROUGH ITS
MANAGING DIRECTOR.
5. MANAGING DIRECTOR COMFED CUM ELECTION CONDUCTING OFFICER, DADDA
UTPADAK SAHYOG SAMITI LTD. PATNA.
6. SRI JITENDRA PRASAD SINGH, ASSISTANT MANAGER SAHABAD DAGADH UTPADAK
SAHKARI SANGH SAMITI LTD. CUM ELECTION OFFICER.
7. SRI ANIL KUMAR SUMAN, ALTERATE ELECTION OFFICER CUM ASSISTANT MANAGER
SAHABAD DAGADH UTPADAK SAHKARI SANGH LTD.
8. SEWARIA PARADEIA DEEGADH UTPADAK SAHKARI SANGH LTD. SEMARIA, THROUGH
ITS SECRETARY, P.O.- BARHARA, P.S.- BARHARA, DISTRICT- BHOJPUR.
9. SRI JAGDISH RAM, S/O- LATE NAMADHARI RAM RESIDENT OF VILLAGE SEMARIA, P.O. &
P.S.- BARHARA, DISTRICT- BHOJPUR.
10. SRI LAL NARAIN SINGH, S/O- SRI RAM AYODHYA SINGH.
11. SRI MADAN SINGH, S/O- LATE RAM ISHWAR SINGH.
12. SRI SRINIWASH RAM, S/O- SRI MAHABIR RAMHAR.
13. SRI UMESH SINGH, S/O- SRI, KRISHNA BHAGWAN SINGH.
14. SRI MANOJ SINGH, S/O- SRI KRISHNA SINGH. SL. NO. (10) TO (14) ARE RESIDENT OF
VILLAGE- PERARIYA, P.O.- BARHARA, P.S. BARHARA, DISTRICT- BHOJPUR.
15. SMT. MAITI DEVI, W/O- SRI RAJ BALI SINGH, VILLAGE- SEMARIA, P.O. & P.S.- BARHARA,
DISTRICT- BHOJPUR.
16. SRI DEV. RAY, S/O- LATE JIVODHAN ROY.
17. SRI RAM DAYAL ROY, S/O- LATE JIVODHAN ROY.
18. SRI DEVANDAN ROY, S/O- LATE JIVODHAN ROY.
19. SRI BIKHARI PANDEY SS/O- SRI BARHMESHWAR PANDEY.
20. SRI NAGENDRA PANDEY, S/O SRI SUGREEB PANDEY. SL. 16 TO 20. RESPONDENTS ARE
RESIDENT OF VILLAGE- SEMERIA, P.O. & P.S.- BARHARA, DIST- BHOJPUR :---
RESPONDENTS.
-----------
2. 24.01.2011. Learned counsel for the petitioner Sri Mukesh
Kumar states that during the pendency of this writ
application in this Court, prayer made in the
application has become infructuous, which is,
accordingly, disposed of.
(V.N.Sinha,J.)
P.K.P.