Court No. - 39 Case :- WRIT - C No. - 32269 of 2010 Petitioner :- Kripa Yadav @ Ram Kripal Yadav Respondent :- State Of U.P. & Others Petitioner Counsel :- Gangadhar Mishra Respondent Counsel :- C. S. C. Hon'ble Dilip Gupta,J.
Kripa Yadav has filed this petition for setting aside the order dated
9th December, 2009 passed by the Assistant Registrar, Firms,
Societies and Chits, Azamgarh Region, Azamgarh (hereinafter
referred to as the ‘Assistant Registrar’) by which he has issued
directions for holding the elections of the Committee of
Managment of the Society under Section 25(2) of the Societies
Registration Act, 1860 (hereinafter referred to as the ‘Act’) on the
basis of the list of 39 members finalised by him.
Learned counsel for the petitioner has submitted that though in the
body of the order the Assistant Registrar has observed that the list
of members of the General Body on the basis of which the
registration of the Society was renewed with effect from 10th
October, 2005 for a period of five years has been relied upon by
the Assistant Registrar but in the list enclosed with the order his
name has not been included though the name of the petitioner
appears in this list.
The order was passed by the Assistant Registrar on 9th December,
2009. The petitioner may file an appropriate application before the
Assistant Registrar, if the elections had not already been held, for
re-consideration of the matter for this reason and the Court has no
reason to doubt that in case such an application is filed, an order
shall be passed expeditiously.
The writ petition is disposed of subject to the observations made
above.
Order Date :- 13.7.2010
GS