High Court Madras High Court

P.Sangaiah vs The Deputy Registrar Of on 9 November, 2009

Madras High Court
P.Sangaiah vs The Deputy Registrar Of on 9 November, 2009
       

  

  

 
 
 BEFORE THE MADURAI BENCH OF MADRAS HIGH COURT

DATED: 09/11/2009

CORAM
THE HONOURABLE MR.JUSTICE M.JAICHANDREN

W.P(MD)No.11406 Of 2009
and
M.P(MD)No.1 of 2009

P.Sangaiah				        ..Petitioner

vs.

1.  The Deputy Registrar of
    Co-operative Societies(Housing),
    Madurai Region,
    First Street,
    K.K.Nagar, Madurai.

2.  The Sub-Registrar of Co-operative
    Societies(Housing),
    Office of the Deputy Registrar of
    Co-operative Societies(Housing),
    First Street,
    K.K.Nagar,
    Madurai.				        ..Respondents

PRAYER

Writ Petition filed under Article 226 of the Constitution of India,
praying to issue a Writ of  Mandamus directing the respondents  herein to extend
the terms of the Board of Directors of the petitioner society as sought for in
the representation of the petitioner, dated 23.10.2009, made in pursuance of the
resolution of the Board of Directors, dated 21.10.2009, till they conduct the
election to the petitioner society.

!For Petitioner   ...Mr.V.Ramakrishnan
^For Respondents  ...Mr.Pala Ramasamy
		     Special Govt.Pleader

:ORDER

This Writ Petition has been filed for the issuance of a Writ of Mandamus,
directing the respondents herein to extend the terms of the Board of Directors
of the petitioner society, as sought for in the representation of the
petitioner, dated 23.10.2009, made in pursuance of the resolution of the Board
of Directors, dated 21.10.2009, till they conduct the election to the petitioner
society.

2. Mr.Pala Ramasamy, the learned Special Government Pleader takes notice
on behalf of the respondents. With the consent of both parties, the writ
Petition is taken up for final disposal.

3. At this stage of the hearing of the Writ Petition, the learned counsel
appearing on behalf of the petitioner had submitted that it would suffice, if
the first respondent is directed to be dispose of the representation of the
petitioner, dated 23.10.2009, on merits and in accordance with law, within a
specified period fixed by this Court.

4. Mr.Pala Ramasamy, the learned Special Government Pleader, appearing on
behalf of the respondent did not have any objection for such an order being
passed by this Court.

5. In view of the submissions made by the learned counsels appearing on
either side, without going into the merits of the case, the first respondent is
directed to dispose of the representation of the petitioner, dated 23.10.2009,
on merits and in accordance with law, within a period of ten days, from the
date of receipt of a copy of this order. The Petitioner is directed to furnish a
copy of the representation, dated 23.10.2009, along with a copy of this order,
to the first respondent.

6. With the above directions, the Writ Petition is disposed of.
Consequently, connected Miscellaneous Petition is closed. No costs.

vsn

To

1. The Deputy Registrar of
Co-operative Societies(Housing),
Madurai Region,
First Street,
K.K.Nagar, Madurai.

2. The Sub-Registrar of Co-operative
Societies(Housing),
Office of the Deputy Registrar of
Co-operative Societies(Housing),
First Street,
K.K.Nagar,
Madurai.