High Court Madhya Pradesh High Court

R.K. Tripathi vs G.C.F. Co. Operative Society Ltd on 28 April, 2010

Madhya Pradesh High Court
R.K. Tripathi vs G.C.F. Co. Operative Society Ltd on 28 April, 2010
                                   1




                        W.P No.1512/2010 (S)
28.04.2010

        Heard Shri S. P. Tripathi, learned counsel for the petitioner,

on the question of admission and interim relief.

        The petitioner has filed this petition being aggrieved by order

dated 30.10.2009 passed by the President of the respondent

Society.

Apparently, the petitioner has an alternative statutory

efficacious remedy of raising a dispute under the provisions of the

M.P. Co-operative Societies Act, 1960 before the competent

authority.

In the circumstances as no extra ordinary circumstances are

pointed out and as the issue involved in the present petition

involves decision on several disputed issues of fact, the petition

filed by the petitioner is disposed of with liberty to the petitioner to

approach the appropriate authority under the provisions of the

Societies Act by raising a dispute.

With the aforesaid liberty, the petition stands disposed of.

C.C as per rules.

( R. S. JHA )
JUDGE
mms/-