IN THE HIGH COURT OF JUDICATURE AT PATNA
Letters Patent Appeal No.1621 of 2009
IN
Civil Writ Jurisdiction Case No. 7364 of 2009
======================================================
The State of Bihar through the Commissioner-Cum-Secretary Department
of Cooperative, Government of Bihar, Patna
…. …. Appellant/s
Versus
1. Pramod Bihari, S/O Sri Ramashish Sharma, R/O Vill.- Jhunathi, P.S.-
Arwal, Distt.- Arwal
2. Rajendra Prasad Singh, S/O Late Jwala Prasad Singh, R/O Vill.- Asani,
P.S.- Udwantnagar, Distt.- Bhojpur
3. Shyam Narayan Singh, S/O Late Ram Nath Singh, R/O Vill.- Aarrawati,
P.O.- Sakaldiha, Distt.- Chandauli, Uttar Pradesh
4. Ramji Choudhary, S/O Late Tilakdhari Choudhary, R/O Mohalla- Sahid
Bhagat Singh Colony, Mustafabad, P.O.- Gaya, P.S.-Rampur, Distt.- Gaya
5. Kamal Kishore Lalit, S/O Late Braj Kishore Prasad, R/O Vill.-
Babanbigha, P.O. & P.S. – Barbigha, Distt.- Sheikhpura
6. Bihar State Cooperative Land Development Bank Ltd., Budhmarg,
Patna-1 through its Managing Director
7. The Chairman, Bihar State Cooperative Land Development Bank,
Budhmarg, Patna-1
8. That Managing Director, Bihar State Cooperative Land Development
Bank Ltd., Budhmarg, Patna-1
9. The Deputy Director (Personnel), Bihar State Cooperative Land
Development Bank Ltd., Budhmarg, Patna-1
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.9757 of 2010
======================================================
Lalan Pandey, S/O Late Aklu Pandey, R/O Village and P.O. Hardiya, P.S.
Jagdishpur, District- Bhojpur at Ara.
…. …. Petitioner/s
Versus
1. The Union of India through the Ministry of Agriculture, Department of
2 Patna High Court LPA No.1621 of 2009 (14) dt.29-06-2011
2/5
Agriculture and Co-Operation, Govt. of India, Krishi Bhawan, New Delhi.
2. The Secretary, Department of Agriculture and Co-Operation, Govt. Of
India, Krishi Bhawan, New Delhi.
3. The Joint Secretary to the Govt. of India cum Central Registrar of Co-
Operative Societies, Department of Agriculture and Co-Operation, Govt. Of
India, Krishi Bhawan, New Delhi ………………. Respondent 1st set,
4. The State of Bihar through the Chief Secretary, Govt. of Bihar, Patna
5. The Principal Secretary, Co-Operative Department, Govt. of Bihar, Patna.
6. The Registrar, Co-Operative Societies, Govt. of Bihar, Patna. ………
Respondent 2nd set,
7. The Bihar Rajya Sahkari Bhumi Vikas Bank Simit, Budha Marg, Patna
through the Chairman
8. The Chairman, the Bihar Rajya Sahkari Bhumi Vikas Bank Simit, Budha
Marg, Patna.
9. The Managing Director, the Bihar Rajya Sahkari Bhumi Vikas Bank
Simit, Budha Marg, Patna. …………………………….. Respondent 3rd set
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.15541 of 2009
======================================================
1. Radha Mohan Singh, S/O Late Awadh Bihari Singh, Village and P.O.-
Haradian, P.S.- Jagdishpur, Distt.- Bhojpur, Ara
2. Lallan Pandey, S/O Late Akalu Pandey, Village and P.O.- Haradian, P.S.-
Jagdishpur, Distt.- Bhojpur, Ara
3. Laxman Pandey, S/O Sri Biswanath Pandey Village and P.O.- Haradian,
P.S.- Jagdishpur, Distt.- Bhojpur, Ara
4. Ashwini Kumar Singh, S/O Late Ram Dhyan Singh, Vill.- Amsari, P.O.-
Amsari, P.S.- Murar, Distt.- Buxar
…. …. Petitioner/s
Versus
1. The State of Bihar through the Secretary, Government of Bihar, Co-
Operative Department, Bihar, Patna
2. The Registrar, Co-Operative Societies, Bihar, Patna
3. The Bihar Rajya Sahakari Bhumi Vikas Bank Simiti, Budha Marg, Patna
through its Managing Director
3 Patna High Court LPA No.1621 of 2009 (14) dt.29-06-2011
3/5
4. Sri P.K. Sinha, Joint Registrar (Marketing), Co-Operative Societies,
Bihar, Patna-cum-Managing Director, the Bihar Rajya Sahakari Bhumi
Vikas Bank Simiti, Patna
5. The Director, Personnel, Bihar State Co-Operative Land Department
Bank Ltd., Budha Marg, Patna
6. The Branch Manager, Bihar State Co-Operative Land Development
Bank Ltd., Bihiya, P.S.- Bihiya, Distt.- Bhojpur
7. The Branch Manager Null Bihar State Co-Operative Land Development
Bank Ltd., Dumraon, P.S.- Dumraon, Distt.- Buxar
8. The Board of Directors of the Bihar State Co-Operative Land
Development Bank Ltd. Patna through its Chairman
…. …. Respondent/s
======================================================
with
CIVIL WRIT JURISDICTION CASE No.1730 of 2010
======================================================
Bihar Rajya Sahkari Bhumi Vikas Bank Samati, Bihar and Jharkhand, Budh
Marg,Patna-800001 through Law Officer, Ramashankar Singh, S/O Late
Baidya Nath Singh, R/O Vill & P.O. Narwara, P.S.Tariyani, Distt – Sheohar
…. …. Petitioner/s
Versus
1. The State of Bihar
2. The Chief Secretary, Government of Bihar, Old Secretariat, Patna
3. The Principal Secretary, Finance Department Government of Bihar, Old
Secretariat, Patna
4. The Principal Secretary, Minor Irrigation Department, Government of
Bihar, New Secretariat, Patna
5. The Principal Secretary, Department of Cooperative, Government of
Bihar, New Secretariat, Patna
6. The Registrar, Department of Cooperative Societies, Government of
Bihar, New Secretariat, Patna.
…. …. Respondent/s
======================================================
Appearance :
(In LPA No.1621 of 2009)
For the Appellant/s : Mr. Vishwambhar Prasad, AC to GP 4.
For the Respondent/s : Mr. Y.V. Giri, Sr. Advocate
4 Patna High Court LPA No.1621 of 2009 (14) dt.29-06-2011
4/5
Mr. S.B.K. Mangalam
Mr. Kamlendra Prasad Singh
Mr. Shiv Kumar (CGC)
Mr. Shyama Kant Singh
Mr. Ishwari Singh
Mr. Kishor Kumar Sinha
Mr. Virendra Kumar Rai
Mr. Bipin Bihari Singh
Mr. Raghib Ahsan (ASG)
Mr. Binod Bihari Sinha
(In CWJC No.9757 of 2010)
For the Petitioner/s : M/s S.B.K. Mangalam & Manimala.
For the Respondent/s : Mr. Raghib Ahsan (Asst. SG)
Mr. Rajesh Prasad Choudhary
(In CWJC No.15541 of 2009)
For the Petitioner/s : Ms. Kiran Kumari
For the Respondent/s : Mr. Rajesh Pd.Choudhary
Mr. Sri Krishna Ranjan
Mr. Bipin Bihari Singh
(In CWJC No.1730 of 2010)
For the Petitioner/s : Mr. Shyama Kant Singh
For the Respondent/s : Mr. Vishwambhar Prasad, AC to GP 4.
======================================================
CORAM: HONOURABLE THE CHIEF JUSTICE
and
HONOURABLE MR. JUSTICE JYOTI SARAN
ORAL ORDER
(Per: HONOURABLE THE CHIEF JUSTICE)
14 29-06-2011 The Registry has noticed certain discrepancies
(typographical errors) in our common judgment and order dated
13th September 2010 passed in the above appeal and the writ
petitions. Following corrections be made in the above judgment.
“In the cause title, reference to `CIVIL WRIT
JURISDICTION CASE No.1730 of 2009′ be read as
`CIVIL WRIT JURISDICTION CASE No. 1730
OF 2010′.
5 Patna High Court LPA No.1621 of 2009 (14) dt.29-06-2011
5/5
Reference to `Letters Patent Appeal No. 1621 of
2010′ at page 4 of the judgment be read as `Letters
Patent Appeal No. 1621 of 2009′.
Reference to `C.W.J.C. no. 1730 of 2009′ in the
last but one paragraph of the judgment be read as
`C.W.J.C. no. 1730 of 2010′.”
The Registry will carry out the above corrections.
(R.M. Doshit, CJ)
(Jyoti Saran, J)
Dilip.