IN THE HIGH COURT OF JUDICATURE AT PATNA
Civil Writ Jurisdiction Case No.7406 of 2010
1. Mithilesh Kumar Singh S/O Late Lakhan Singh R/O
Village- Uchaila, P.S.- Rohtas, Distt.- Rohtas
2. Suresh Singh S/O Late Ram Lagan Singh R/O Village-
Telcap, P.S.- Rohtas, Distt.- Rohtas
3. Yadunandan Singh S/O Late Rajjag Singh R/O
Village- Samahauta, P.S.- Rohtas, Distt.- Rohtas
4. Prithivi Yadav S/O Late Jawahi Yadav R/O Village-
Rohtas, P.S.- Rohtas, Distt.- Rohtas
5. Sobhnath Singh S/O Shivbaran Singh R/O Village-
Jamua, P.S.- Rohtas, Distt.- Rohtas
Versus
1. The State of Bihar through Principal Secretary,
Co-Operative Department, Bihar, Patna
2. Bihar State Election Authority, Old Secretariat,
Patna through its Deputy Secretary
3. The Registrar, Co-Operative Societies, Bihar,
Patna
4. The District Magistrate-Cum-District Education
Officer, Rohtas, Distt.- Rohtas, Bihar
5. The District Co-Operative Officer , Rohtas, Bihar
6. The Block Co-Operative Extension Officer, Rohtas,
Distt.- Rohtas
7. The Assistant Registrar, Co-Operative Societies,
Rohtas, Bihar
8. Managing Director , Central Co-Operative Bank
Ltd., Rohtas, Bihar
----------------------------------
3. 30.9.2011. Mr. Avanish Kumar Pandey, learned counsel
for the petitioners, Mr. Rakesh Kumar Singh,
learned Assisting Counsel to G.A.1 for the State
and learned counsel for the Election Authority are
present.
The petitioner is aggrieved by order
dated 16.3.2010 as contained in memo no.1543 placed
at Annexure-1, whereby the Registrar, Cooperative
Societies, Bihar, Patna while addressing the
authorities of the Cooperative Department, have
2
held that such of the society where the election
could not be completed, the Ad hoc Committee
existing prior thereto, shall continue to operate.
Learned counsel for the parties are in
agreement that the issue has already been
deliberated in batch of writ petitions and by a
bench decision dated 19.4.2010, the said order
dated 16.3.2010 has been quashed and set aside.
In that view of the matter, the writ
petition is disposed of in the light of the order
dated 19.4.2010 passed in C.W.J.C.No.6082 of 2010
and analogous cases.
ahk
(Jyoti Saran, J.)