Allahabad High Court High Court

Mahendra Prasad Yadav vs Registrar, U.P. Cooperative, … on 16 July, 2010

Allahabad High Court
Mahendra Prasad Yadav vs Registrar, U.P. Cooperative, … on 16 July, 2010
Court No. - 18

Case :- WRIT - A No. - 40858 of 2010

Petitioner :- Mahendra Prasad Yadav
Respondent :- Registrar, U.P. Cooperative, Societies And Others
Petitioner Counsel :- Sanjay Kumar
Respondent Counsel :- C. S. C.

Hon'ble Arun Tandon,J.

Petitioner before this Court is employed as President of Sorha Sadhan Sahkari

Samiti Ltd. Sorha, Block Chatra, Tehsil Robertsganj, District Sonbhadra. He

challenges the order dated 25.6.2010 passed by the District Administrative

Committee whereunder it has been recorded that as per the resolution of the

Committee of Management of Sadhan Sahkari Ltd. dated 28.1.2010 resolution

no. 3. the term of the Secretary is extended for a period of two years and the

Secretary will now retire at the age of 60 years. It is stated that no such

resolution has been passed by the Committee of Management of the Co-

operative Society.

The issue is therefore factual and can effectively be examined by Registrar,

Co-operative Society under section 128 of the Co-operative Societies Act,

1965.

Accordingly, the writ petition is disposed of with liberty to the petitioner to

make a representation ventilating all his grievances before respondent no. 6

within two weeks from today, along with a certified copy of this order. On

such a representation being made, the respondent no. 6 shall call for the

records and shall pass a reasoned speaking order preferably within six weeks

after affording opportunity of hearing to the Society.

Order Date :- 16.7.2010
Puspendra