IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.14180 of 2011
Bijendra Kumar Singh
Versus
The State Of Bihar & Ors
----------------------------------
2. 05.09.2011. Counsel for the petitioner and the State are
present.
The petitioner has filed the instant
application for quashing order dated 5.8.2010, passed
in Misc. Dispute Case No. 14/07 & consequential order
dated 3.6.2011, passed in Dispute Case no. 04 of 2010
(Review), by which application for dissolution of
petitioner’s Cooperative society in terms of section 44
read with section 45 of the Bihar Self Supporting
Circle officer-operative Societies Act, 1996 has been
rejected.
Issue notice to respondent nos. 2 to 14.
Process under ordinary course be filed within two
weeks, failing which the petition as against above
respondent shall stand rejected without further
reference to the bench.
List the case on service of notice.
Shashi. (Samarendra Pratap Singh, J.)