Allahabad High Court High Court

Jai Veer Singh vs State Of U.P. And Others on 11 August, 2010

Allahabad High Court
Jai Veer Singh vs State Of U.P. And Others on 11 August, 2010
Court No. - 18

Case :- WRIT - A No. - 47705 of 2010

Petitioner :- Jai Veer Singh
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Ashwani Kumar Mishra
Respondent Counsel :- C. S. C.

Hon'ble V.K. Shukla,J.

Contention of the petitioner is that earlier he had filed Civil Misc
Writ Petition No. 25162 of 2009 and this court on12.5.2009 had
asked the Registrar, Co-operative Societies, U.P. at Lucknow to
deal with the matter. Petitioner submits that thereafter on
23.6.2009 order has been passed asking the District Assistant
Registrar, Co-operative Societies, U.P. Agra to examine the matter
and thereafter, qua claim set up by the petitioner, requisite action
be taken. Petitioner submits that since then matter is pending and
till date no final decision has been in the matter.

Consequently, District Assistant Registrar, Co-operative Societies,
U.P. Agra is directed to see and ensure that final decision is taken
in the matter as per directive issued by the Registrar, Co-operative
Societies, U.P. at Lucknow to District Assistant Registrar, Co-
operative Societies, U.P. Agra, preferably within period of next
three months from the date of production of certified coy of this
order. Whatever decision is taken, same be communicated to the
petitioner.

With these observations, writ petition is disposed of.

Order Date :- 11.8.2010
T.S.