Madhya Pradesh High Court
Heralal Vishwakarma vs Sewa Sahkari Samiti Maydt on 6 September, 2010
1
W.P.No.11571/10
Heralal Vishwakarma Sewa Sahkari Samiti/Sanstha Mydt.
Badagaon, Chattarpur
6.9.2010
Shri Pratyush Tripathi, Counsel for petitioner.
Petitioner has sought following reliefs:-
"(i). This Hon'ble Court may kindly be pleased to call upon the
entire material on record for kind perusal of this Hon'ble Court.
(ii) This Hon'ble Court may kindly be pleased to quash and set
aside the order dated 16.6.10 passed by the learned Joint
Registrar and confirmed the order passed by Dy. Registrar.
(iii) That Hon'ble Court may kindly be pleased to issue
writ/order/ direction that provision of Section 67 of the Act read
with order 39 rule 2(2) C.P.C. are applicable in service matters.
(iv) Any other relief which this Hon'ble Court deems fit and
proper under the facts and circumstances of the case, may kindly
be granted to the petitioner alongwith cost of the entire litigation."
Contention of the petitioner is that against an interlocutory order
passed by the Deputy Registrar, Co-operative Societies, by which
termination order of the petitioner Annexure P/2 dt. 18.5.010 was
stayed, an appeal was preferred by the Department before the Joint
Registrar, Co-operative Societies, Sagar which was allowed and the
interlocutory order passed by the Deputy Registrar was set aside.
Against the order of the Joint Registrar, petitioner herein has filed a
second appeal before the M.P. State Cooperative Tribunal, Bhopal
which was registered as S.A.No.95/10. However, the tribunal has not
granted interim stay against the appellate order by the Joint Registrar,
Cooperative Society.
From the perusal of the record, we find that petitioner's second
appeal is pending before the Tribunal. The tribunal is seized with
matter, so at this juncture we do not find any reason to interfere in the
matter. However, we direct the Tribunal to expedite the hearing of
Second Appeal No.95/10 and shall make an endeavour to decide the
same expeditiously as far as possible within a period of three months
from the date of communication of this order.
No order as to costs. C.C. as per rules.
(Krishn Kumar Lahoti) (J.K.Maheshwari)
C. Judge Judge
2
W.P.No.11571/10
Heralal Vishwakarma Sewa Sahkari Samiti/Sanstha Mydt.
Badagaon, Chattarpur
6.9.2010