Allahabad High Court High Court

Vijay Pratap Singh & Anr. vs Prescribed Authority Under … on 3 February, 2010

Allahabad High Court
Vijay Pratap Singh & Anr. vs Prescribed Authority Under … on 3 February, 2010
Court No. - 11

Case :- MISC. SINGLE No. - 6188 of 2005

Petitioner :- Vijay Pratap Singh & Anr.
Respondent :- Prescribed Authority Under Societies Act & 13 Ors.
Petitioner Counsel :- Mohd. Arif Khan,K.N.Mishra,Mohammad Adil
Khan
Respondent Counsel :- C.S.C.,Dharam Raj Misra,Ghaus Beg,R.B.
Pandey,R.P. Mishra

Hon'ble Anil Kumar,J.

List on 24.2.2010. On the said date learned counsel for the respondent
shall produce the record pertaining to Case No.7/8 under Section 25(1)
Society Registration Act in relation to the society namely Mahashah
Vishen Vidhyalay Samiti, Gram Susela, Post Kindhaura, Tehsil
Tarbganj, District Gonda passed by Prescribed Authority/S.D.M.,
Tarbganj, District Gonda.

Order Date :- 3.2.2010
Pramod