High Court Patna High Court - Orders

Bihar Rajya Sahkarita Prabandhak … vs The State Of Bihar &Amp; Ors on 13 December, 2010

Patna High Court – Orders
Bihar Rajya Sahkarita Prabandhak … vs The State Of Bihar &Amp; Ors on 13 December, 2010
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   CWJC No.20122 of 2010
                  BIHAR RAJYA SAHKARITA PRABANDHAK SANGH & ANR
                                             Versus
                                 THE STATE OF BIHAR & ORS
                                           -----------

2 13.12.2010 Learned counsel for the petitioners states that

copies of the writ petition have already been served on

learned counsel for the respondent no.8 and 10 and copy of

the writ petition will be served on learned counsel for

respondent no.6 State Co-operative Bank within two days

from today.

Issue notice to respondent Nos.7 and 9.

Requisites both under ordinary process and registered cover

with A/D must be filed within one week, failing which the

application shall stand rejected without further reference to a

Bench.

Put up among top 20 cases in the main list on

24th January.

In the meantime learned counsel for the State

shall also file counter affidavit on behalf of the State

respondents.

Any action of the authorities shall be subject to

the result to the writ petition.

PN                                                            ( Ramesh Kumar Datta,J.)