High Court Punjab-Haryana High Court

Kuldip Singh vs U.T. Chandigarh And Others on 26 November, 2008

Punjab-Haryana High Court
Kuldip Singh vs U.T. Chandigarh And Others on 26 November, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                  C.W.P. No. 4771 of 2008
                                        DATE OF DECISION : 26.11.2008

Kuldip Singh
                                                          .... PETITIONER

                                  Versus

U.T. Chandigarh and others
                                                      ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
            HON'BLE MR. JUSTICE JASWANT SINGH


Present:    Mr. D.S. Patwalia, Advocate,
            for the petitioner.

            Ms. Lisa Gill and Mr. Deepak Sharma, Advocates,
            for respondents No.1 to 3.

            Mr. Raj Kapur Malik, Advocate,
            for respondent No.4.

                         ***

SATISH KUMAR MITTAL , J. ( Oral )

Learned counsel for the petitioner states that without insisting

for quashing of the impugned order, the petitioner will be satisfied if a

direction is issued to the Registrar, Cooperative Societies, to conduct the

election of the new Management Committee of respondent No.4 Society

within a period of two months. Learned counsel for the respondents state

that they have no objection in this regard and election of the new

Management Committee of the Society will be conducted within a period of

two months from today.

CWP No. 4771 of 2008 -2-

In view of the above, we dispose of this writ petition with a

direction to the Registrar, Co-operative Societies, to conduct the election of

new Management Committee of respondent No.4 society within a period of

two months. In the meanwhile, the Administrator will continue. It will be

open to the Administrator to ask any member of the Ex Management

Committee of the respondent Society to supply the record, which is in his

possession and if in spite of the notice, the record is not supplied, it will be

further open to the Administrator to proceed in accordance with law.




                                         ( SATISH KUMAR MITTAL )
                                                 JUDGE


November 26, 2008                           ( JASWANT SINGH )
ndj                                               JUDGE