Patna High Court – Orders
Dinesh Kumar vs The Bihar State Co-Opt.Mkt.Uni on 29 September, 2010
IN THE HIGH COURT OF JUDICATURE AT PATNA
CWJC No.16340 of 2010
DINESH KUMAR, SON OF SHRI RAM SWARUP SINGH, RESIDENT
OF VILLAGE- RASALPUR, P.O. + P.S.- HATHIAMA, DISTRICT- SEIKHPURA :--
PETITIONER.
Versus
1. THE BIHAR STATE CO-OPERATIVE MARKETING UNION LTD.
PATNA, THROUGH ITS MANAGING DIRECTOR, WEST GANDHI
MAIDAN, PATNA.
2. THE MANAGING DIRECTOR, BIHAR STATE COOPERATIVE
MARKETING UNION LTD., WEST GANDHI MAIDAN, PATNA.
3. THE DEPUTY MANAGING DIRECTOR, BIHAR STATE COOPERATIVE
MARKETING UNION LTD., WEST GANDHI MAIDAN, PATNA.
4. THE ADMINISTRATIVE OFFICER, BIHAR STATE COOPERATIVE
MARKETING UNION LTD., WEST GANDHI MAIDAN, PATNA.
5. THE SPECIAL OFFICER (ESTABLISHMENT), BIHAR STATE
COOPERATIVE MARKETING UNION LTD., WEST GANDHI MAIDAN,
PATNA :---- RESPONDENTS.
-----------
2. 29.09.2010. For the relief prayed for in this writ petition
petitioner should be well advised to move the
Registrar under Section 48 of the Bihar Co-operative
Societies Act, 1935, as has been held in the case of
Bihar Co-operative Bank Employees Union Vrs.
Ranchi-Khunti Central Co-operative Bank Limited
and others, reported in 2004(4) PLJR 179.
With the aforesaid observation, the writ
petition is disposed of.
(V.N.Sinha,J.)
P.K.P.