1
W.P No.1545/2010
07.04.2010
Heard Shri Varun Kumar, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner has filed this petition seeking setting aside co-
option proceedings and appointment of Directors of the respondent
no.4 District Central Co-operative Bank dated 17.11.2009 and
17.12.2009.
Apparently, the said issues involve decision on several
disputed questions of fact which cannot be gone into in the present
writ petition and no extra ordinary circumstances have been pointed
out warranting interference by this Court in the writ proceedings.
The petitioner also admittedly has an alternative efficacious
statutory remedy of raising a dispute in respect of the issues raised
by him before the competent authority under the provisions of the
M.P. Co-operative Societies Act, 1960.
In the circumstances, without entering into the merits of the
case, the petition filed by the petitioner is disposed of with liberty to
the petitioner to approach the competent authority under the
provisions of the Act for redressal of his grievance by raising a
dispute. It needs no emphasis to state that in case the petitioner
does so, the said authority shall deal with the same expeditiously in
accordance with law. To enable the respondent authority to do so,
a copy of the order passed today alongwith a copy of the petition be
served on the authority by the petitioner.
With the aforesaid observation/direction, the petition stands
disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-