High Court Patna High Court - Orders

The Central Co-Operative Bank vs The Bihar State Co-Operative B on 1 July, 2010

Patna High Court – Orders
The Central Co-Operative Bank vs The Bihar State Co-Operative B on 1 July, 2010
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             LPA No.30 of 2009
                 THE CENTRAL CO-OPERATIVE BANK LTD. & ORS.
                                   Versus
                THE BIHAR STATE CO-OPERATIVE BANK LTD. & ORS.
                                -----------

8. 1.7.2010 Mr. Sanjay Kumar for the appellants,

and Mr. Rajeev Roy for respondent no.5, are

present. Learned counsel for respondent no.5

submits that the Co-operative Society and

respondent no.5 have on different occasions

deposited amounts with the Bank towards

liquidation of the certificate dues. In that

view of the matter, as prayed for by him, two

weeks’ time is granted to file a

supplementary counter affidavit giving

details of the deposits, apart from any other

issue they may deem fit and proper. The time

in the meanwhile may be utilised by the

parties for completion of pleadings.

Put up on 2.8.2010 “For Hearing”

along with the records of C.W.J.C. No.844 of

2004, disposed of on 8.2.2006.

( S. K. Katriar ,J. )

Vinay/ (Birendra Prasad Verma, J.)