IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH
Civil Writ Petition No.3441 of 2009
Date of Decision: March 04, 2009
Ravinder Singh & Others
.....PETITIONER(S)
VERSUS
State of Punjab & Others
.....RESPONDENT(S)
. . .
CORAM: HON'BLE MR. JUSTICE AJAI LAMBA
PRESENT: - Mr. Vivek Sharma, Advocate, for the
petitioners.
. . .
AJAI LAMBA, J (Oral)
Contention of learned counsel for the
petitioners is that respondent Nos.5 to 20 have been
included as members of the Society. The said persons
are not eligible to become members also for the
reason that they do not belong to the area as is
evident from report submitted by the Tehsildar. In
these circumstances, the petitioners are entitled to
issuance of a writ in the nature of mandamus with a
direction to cancel the membership of the said
respondents.
Learned counsel has pointed out that
an application was made to the Assistant Registrar
who is required to take notice of such conduct of
the Society, however, no action has been taken.
CWP No.3441 of 2009 [2]
Considering the facts and
circumstances of the case, the Assistant Registrar,
Cooperative Societies, Ajnala, is directed to treat
a copy of this petition as a representation and take
a decision in accordance with law within four months
of receipt of copy of this order.
Thereafter, petitioners would be at
liberty to approach the authorities under the Punjab
Cooperative Societies Act, 1961 in case they are
aggrieved. Likewise, the respondents would be at
liberty to approach the authorities in case any
order adverse to their interest is passed.
(AJAI LAMBA)
March 04, 2009 JUDGE
avin