High Court Patna High Court - Orders

Zila Swavlambi Sahakari Sangh vs The State Of Bihar &Amp; Ors on 11 February, 2011

Patna High Court – Orders
Zila Swavlambi Sahakari Sangh vs The State Of Bihar &Amp; Ors on 11 February, 2011
                  IN THE HIGH COURT OF JUDICATURE AT PATNA
                                CWJC No.18272 of 2009
         1. ZILA SWAVLAMBI SAHAKARI SANGH MUZAFFARPUR,
         MITHANPURA CLUB ROAD, MUZAFFARPUR, THROUGH ITS
         CHAIRMAN, RAM PUKAR RAI
         2. RAM PUKAR RAI S/O SRI RAM PRASAD RAI R/O VILL- BALUA,
         P.S. SAKARI, DISTT. MUZAFFARPUR, CHAIRMAN OF ZILA
         SWAVLAMBI SAHAKARI SANGH, MUZAFFARPUR
         3. SHAILENDRA KUMAR PANDEY S/O SRI MAHESHWAR PANDEY
         R/O VILL- JASAULI, P.S. KATHAIYAN, DISTT. MUZAFFARPUR,
         ACTING CHAIRMAN OF ZILA SWAVLAMBI SAHAKARI SANGH,
         MUZAFFARPUR
                               Versus
         1. THE STATE OF BIHAR
         2. THE CHIEF SECRETARY GOVT. OF BIHAR, PATNA
         3. THE SECRETARY DEPTT. OF CO-OPERATION, GOVT. OF
         BIHAR, PATNA
         4. THE SECRETARY DEPTT. OF AGRICULTURE, GOVT. OF BIHAR,
         PATNA
         5. THE REGISTRAR CO-OPERATIVE SOCIETIES, BIHAR, PATNA
         6. THE COMMISSIONER TIRHUT DIVISION, MUZAFFARPUR
         7. THE DISTRICT OFFICER MUZAFFARPUR
         8. THE JOINT REGISTRAR CO-OPERATIVE SOCIETIES, TIRHUT
         DIVISION, MUZAFFARPUR
         9. THE DISTRICT CO-OPERATIVE OFFICER MUZAFFARPUR
         10. THE DISTRICT AGRICULTURE OFFICER MUZAFFARPUR
         11. STATE MARKETING MANAGER IFFCO, PATNA
         12. STATE MARKETING MANAGER KRIBHCO, PATNA
                                       -----------

2. 11.02.2011 Learned counsel for the petitioners submits

that they have already represented before the

Registrar of Co-operative Societies but no action is

being taken upon the same.

Counsel for the State submits that if that be

so, the Registrar of Co-operative Societies be directed

to examine matters and dispose it off in accordance

with law. The Registrar of Co-operative Societies is

directed to dispose of the grievances of the

petitioners by a reasoned and speaking order within
2

a maximum period of three months from the date of

receipt/presentation of a copy of the present order.

It is accordingly ordered and liberty is given

to file additional representation also, if so advised.

The writ application stands disposed.

P. Kumar                                            ( Navin Sinha, J.)