IN THE HIGH COURT FOR THE STATES OF PUNJAB AND HARYANA AT
CHANDIGARH
C.W.P. No.17335 of 2011
Date of Decision.15.09.2011
Akal Sahai Educational Society (Regd), through its President Gurbachan
Singh son of Shri Sardul Singh, Street No.13, Near Gill Market, New Delhi,
New Janta Nagar, Ludhiana .....Petitioner
Versus
State of Punjab through its Secretary, Department of Firms and Societies,
Punjab, Civil Secretariat, Chandigarh and others
.....Respondents
Present: Mr. Mohd. Yousuf, Advocate
for the petitioner.
CORAM:HON’BLE MR. JUSTICE K. KANNAN
1. Whether Reporters of local papers may be allowed to see the judgment ?
2. To be referred to the Reporters or not ?
3. Whether the judgment should be reported in the Digest?
-.-
K. KANNAN J.(ORAL)
1. The only grievance of the petitioner is that through the impugned
notice issued by the Registrar, he has said that there is no provision in the
Constitution to remove the President. Learned counsel points out to me
that Section 16-F empowers an Executive Committee to expel any member
against the working of the society with consent and majority of 2/3rd
members of the society. If this clause must be understood as including the
President as well, the petitioner shall be at liberty to apply to the Registrar
for a review of his decision by pointing out to Section 16-F and to take a
decision thereon. The decision shall be taken by the Registrar within a
period of 4 weeks from the date of receipt of copy of this order.
2. The writ petition is disposed of at the stage of admission,
dispensing with notice to the respondents.
(K. KANNAN)
JUDGE
September 15, 2011
Pankaj*