High Court Patna High Court - Orders

Kamleshwar Kishore Sinha vs The State Of Bihar & Anr on 20 July, 2011

Patna High Court – Orders
Kamleshwar Kishore Sinha vs The State Of Bihar & Anr on 20 July, 2011
              IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.8415 of 1997
           Kamleshwar Kishore Sinha, son of late Ram Jatan
           Sinha,    resident   of  village   Dharhara,   P.S.
           Paliganj, District Patna    ...           Petitioner
                                   Versus
           1. The State Of Bihar, through the Secretary, Co-
               operative Department, New Secretariat, Vikas
               Bhawan, Patna
           2. The Registrar, Co-operative Societies, Govt.
               of Bihar, New Secretariat, Vikas Bhawan, Patna
                                       ...          Respondents
                                -----------

8. 20.7.2011 In this case earlier order was

passed on 12.7.2011 but before it could be

signed Mr. Kishore Kumar Thakur had appeared

and had requested for rehearing of the case.

Accordingly, the matter has been reheard and

this Court would find that if during the

pendency of this writ application the

petitioner had filed an appeal before the

authority against the same order which was

impugned herein, any resultant order passed

can be made subject matter of a fresh writ

petition, inasmuch as the relief sought in

this writ application confined to quashing

of an order dated 10.1.1996, 13.6.1996 and

5.3.1998 which no longer exist in view of

the subsequent events taking place during

the pendency of this writ application.

That being so, this application has

become infructuous and is, accordingly,
2

disposed of with a liberty to the petitioner

to file a fresh writ application, if so

advised.

(Mihir Kumar Jha,J.)

Surendra/