Patna High Court – Orders
Md. Khurasid vs The State Of Bihar & Ors. on 12 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Miscellaneous Jurisdiction Case No.1455 of 2011 MD. KHURASID, SON OF LATE MD. LALLU, RESIDENT OF MOHALLA WARD NO.3 GUDRI BAZAR, SITAMARHI, P.S. DUMARA DISTRICT SITAMARHI PRESENTLY JEEP DRIVER SITAMARHI CONTROL COOPERATIVE BANK Versus 1. THE STATE OF BIHAR THROUGH THE SECRETARY, COOPERATIVE DEPARTMENT, GOVT. OF BIHAR, PRESENTLY MR. S.K. NEGI. 2. THE REGISTRAR, COOPERATIVE SOCIETIES, GOVT. OF BIHAR, PATNA, PRESENTLY MR. SURESH PRASAD SINGH. 3. THE SITAMARHI CENTRAL COOPERATIVE BANK LTD. THROUGH ITS MANAGING DIRECTOR, PRESENTLY MR. SARWAN KUMAR. 4. THE MANAGING DIRECTOR, SITAMARHI CENTRAL COOPERATIVE BANK LTD., SITAMARHI PRESENTLY MR. SARWAN KUMAR. ------------------
05. 12.09.2011 In compliance of the order of the High
Court the Managing Director, Sitamarhi Central
Cooperative Bank Ltd. is present and has filed
supplementary show cause on behalf of opposite
party nos.3 and 4.
In the light of the statement made in the
show cause, supplementary show cause, the contempt
petition is disposed of.
( V. N. Sinha, J.)
Rajesh/