High Court Punjab-Haryana High Court

Maan Singh vs State Of Punjab & Others on 14 January, 2009

Punjab-Haryana High Court
Maan Singh vs State Of Punjab & Others on 14 January, 2009
 IN THE HIGH COURT OF PUNJAB & HARYANA, CHANDIGARH



                           Civil Writ Petition No.21003 of 2008
                                 Date of Decision: January 14, 2009


Maan Singh
                                                       .....PETITIONER(S)

                               VERSUS


State of Punjab & Others
                                                      .....RESPONDENT(S)
                           .     .        .


CORAM:          HON'BLE MR. JUSTICE AJAI LAMBA


PRESENT: -      Mr. I.S. Saggu, Advocate, for the
                petitioner.

                Mr.   H.S.  Brar,                Deputy   Advocate
                General,   Punjab,                for   respondent
                Nos.1 to 3.

None for respondent Nos.4 and 5.

. . .

AJAI LAMBA, J (Oral)

Challenge in this petition is to

orders, Annexures P-2 to P-4. Order dated 26.8.2008,

Annexure P-2, passed by the Registrar, Cooperative

Societies, stands challenged before the Financial

Commissioner (Cooperation), Punjab, exercising

powers of Government under Section 69 of the Punjab

Cooperative Societies Act, 1961.

On perusal of Annexure P-4, I find

that the proceedings are still pending.

Learned counsel for the petitioner

states that he would be satisfied if the proceedings
CWP No.21003 of 2008 [2]

before the Financial Commissioner are made time

bound.

It is directed that respondent No.1

shall deal with the pending revision petition and

pass final orders, expeditiously but not later than

90 days from the date of receipt of a copy of this

order.


                                                  (AJAI LAMBA)
January 14, 2009                                     JUDGE
avin