IN THE HIGH COURT OF JUDICATURE AT PATNA
LPA No.727 of 2006
NAWADA CENTRAL CO-OPT.BANK,NAWADA
Versus
NAWAL KISHORE PRASAD SINGH &Ors.
-----------
10. 1.7.2010 Mr. Devendra Prasad Singh for the
appellant, and Mr. Ram Suresh Roy for
respondent nos. 1 and 2, are present. Learned
counsel for respondent nos. 1 and 2 submits
that the Co-operative Society and these two
respondents have at different stages deposited
the following amounts:
(i) Rs.4.6 lacs- deposited by the Co-
operative Society with the appellant
Bank up-to 1992.
(ii) Rs.27,000/- deposited by the Co-
operative Society with the appellant
Bank up-to 1992.
(iii) Rs. 95,000/- Sale proceeds of
two buses sold by the Bank and
retained by it.
(iv) Rs.7,00,000/- deposited by
respondent nos. 1 and 2 as per the
order dated 19.8.2006 (Annexure-1),
passed by this Court in Cr. Misc.
Nos. 21632 of 2006, 22413 of 2006 and
22564 of 2006, which are lying in
fixed deposit with the Bank and the
2
documents are in possession of the
learned trial court.
Let respondent nos. 1 and 2 file a
supplementary counter affidavit giving details
of the aforesaid deposits, apart from any other
relevant issue, they may be deemed fit and
proper.
Put up on 2.8.2010 at the top of the
list under the heading “For Hearing”. The time
in the meanwhile may be utilised by the parties
for completion of pleadings.
( S. K. Katriar ,J. )
Vinay/ (Birendra Prasad Verma, J.)