High Court Patna High Court - Orders

Shatrughan Tiwary &Amp; Anr vs The State Of Bihar &Amp; Ors on 21 April, 2011

Patna High Court – Orders
Shatrughan Tiwary &Amp; Anr vs The State Of Bihar &Amp; Ors on 21 April, 2011
                          IN THE HIGH COURT OF JUDICATURE AT PATNA

                              CIVIL WRIT JURISDICTION CASE No.15571 of 2008
                   ====================================================
                   1. Shatrughan Tiwary, son of Sri Naresh Tiwary, resident of Village-Jagdeo
                      Sirisia, Post Office-Husepur, Police Station-Amnaur, District-Saran,
                      elected Chairman of Jhakhara Baldiha Primary Agricultural Credit Co-
                      operative Society Ltd., Under Amnaur Block, District-Saran.
                   2. Jhakhara Baldiha Primary Agricultural Credit Co-operative Society Ltd.,
                      Under Amnaur Block, District-Saran through its Chairman, Shatrughan
                      Tiwary (Petitioner No.1).
                                                       ....      ....      Petitioners
                                                       Versus
                   1. The State of Bihar through the Secretary, Department of Cooperative,
                      Government of Bihar, Patna.
                   2. Shri Yogendra Prasad, Secretary to Governor, Bihar, Patna.
                   3. The Registrar, Co-operative Societies, Bihar, Patna.
                   4. The Joint Registrar, Co-operative Societies, Saran Division, Chapra.
                   5. The District Co-operative Officer, Saran at Chapra.
                   6. The Assistant Registrar, Co-operative Societies, Chapra/Sonepur,
                      District-Saran.
                   7. The Block Co-operative Extension Officer, Amnaur, District-Saran.
                   8. Co-operative Extension Officer, C/o District Co-operative Officer, Saran
                      at Chapra.
                                                       ....      ....      Respondents
                   ====================================================
                   Appearance :
                   For the Petitioners   :      Mr. Ishwari Singh, Advocate
                   For the Respondents :        Mr. Lalit Kishore, AAG-1
                   ====================================================
                   CORAM: HONOURABLE THE CHIEF JUSTICE
                             and
                             HONOURABLE MR. JUSTICE JYOTI SARAN

                   ORAL ORDER

(Per: HONOURABLE THE CHIEF JUSTICE)

7. 21.4.2011. Learned advocate Mr. Ishwari Singh appears
for the petitioners- Shatrughan Tiwary and another. He
seeks leave to withdraw this petition.

Leave is granted.

Petition is disposed of as withdrawn.

(R.M. Doshit, CJ)

(Jyoti Saran, J)
Pawan/-