Writ Petition No.11818/2010 01.09.2010
Shri Pushpendra Singh Yadav, Advocate for the
petitioner.
Petitioner sought for following reliefs.
“I. Hon’ble Court be pleased to direct the
M.P. State Co-operative Tribunal to decide the
S.A. No.21/2010 expeditiously as far as
possible within a further period of 90 days.
II. Any other suitable relief deemed fit in
the facts and circumstances of the case may
also kindly be granted together with the cost
of this petition.”
Though the petition is filed for the aforesaid reliefs but
substantially it is the petition for extension of time granted in
W.P. No.5032/2010 to the Tribunal for deciding second appeal
preferred by the petitioner. The petition, earlier filed by the
petitioner bearing W.P. No.5032/2010, was decided on
4.5.2010 in which this Court directed the M.P. State Co-
operative Tribunal, Bhopal to decide the second appeal
preferred by petitioner bearing S.A. No.21/2010,
expeditiously within a period of 90 days from the date of
communication of the order.
It is submitted by learned counsel for the petitioner that
the Tribunal was not functioning, as such appeal preferred by
the petitioner was not decided within the prescribed period
and prays for further extension of 90 days from today to the
Tribunal to decide S.A. No.21/2010.
Considering the prayer made by petitioner, we find
appropriate to dispose of the matter with the following
direction :
• The M.P. State Co-operative Tribunal to expedite
hearing of S.A. No.21/2010 and shall make an
endeavour to decide aforesaid within a period of
90 days from the date of communication of this
order.
With the aforesaid direction petition is disposed of with
no order as to costs.
(Krishn Kumar Lahoti) (S.C. Sinho)
Judge Judge
RC*