Patna High Court – Orders
Vikash Chandra Mishra vs The State Of Bihar & Ors. on 29 September, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA Miscellaneous Jurisdiction Case No.1608 of 2011 VIKASH CHANDRA MISHRA, SON OF LATE NARAYAN MISHRA, RESIDENT OF MOHALLA POLICE LINE MUNGER, P.S. KOTWALI, DISTRICT MUNGER. Versus 1. THE STATE OF BIHAR 2. S.K. NEGI, FATHER'S NAME NOT KNOWN TO THE PETITIONER, THE PRINCIPAL SECRETARY, DEPARTMENT OF COOPOERATION, NEW SECRETARIAT, BIHAR, PATNA. 3. SURESH PRASAD SINGH, FATHER'S NAME NOT KNOWN TO THE PETITIONER, THE REGISTRAR, COOPERATIVE SOCIETIES, NEW SERETARIAT, BIHAR, PATNA. 4. CHAKRADHAR JHA, FATHER'S NAME NOT KNOWN TO THE PETITIONER, THE JOINT REGISTRAR, COOPERATIVE SOCIETY, BHAGALPUR. 5. THE MUNGER-JAMUI CENTRAL COOPERATIVE BANK LIMITED, MUNGER THROUGH ITS MANAGING DIRECTOR, NAMELY MANOJ KUMAR SHARMA, FATHER'S NAME NOT KNOWN TO THE PETITIONER. 6. SHAILENDRA KUMAR, FATHER'S NAME NOT KNOWN TO THE PETITIONER, THE CHAIRMAN, THE MUNGER-JAMUI CENTRAL COOPERATIVE BANK LIMITED, MUNGER. 7. MANOJ KUMAR SHARMA, FATHER'S NAME NOT KNOWN TO THE PETITIONER, THE MANAGING DIRECTOR, THE MUNGER-JAMUI CENTRAL COOPERATIVE BANK LIMITED, MUNGER. ----------------------------------
03. 29.09.2011 By filing show cause opposite parties have
informed this Court that against the order dated
16.11.2010, Annexure-1, alleging non-compliance
whereof this contempt petition has been filed, L.P.A.
No.312 of 2011 has been filed, in which notices were
issued.
Let petitioner appear in the aforesaid
L.P.A. and as and when order of the High Court
becomes final, approach this Court again by filing
another contempt petition annexing the order
dismissing the aforesaid L.P.A.
Contempt petition stands disposed of.
Rajesh/ ( V. N. Sinha, J.)