1
W.P No.4422/2010
12.04.2010
Heard Shri Ashok Gupta, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner has filed this petition being aggrieved by order
dated 25.3.2010 passed by respondent no.4.
Apparently, there is a dispute pending between two fractions
of the OBC Railway Employees Association, West Central Railway,
Jabalpur, one of which is headed by Shri S. M. Yadav and the other
by Shri Purushottam Yadav and this dispute, between the parties,
is pending adjudication before the Registrar, Firms and Societies,
Vindhyachal Bhavan, Bhopal.
In such circumstances, the petitioner prays for a direction to
respondent nos.1 & 2 to decide the issue pending before the
authorities at an early date so that the Association can function
properly.
In view of the limited prayer made by the learned counsel for
the petitioner, the petition filed by the petitioner is disposed of with
a direction to respondent nos.1 & 2 to take a decision in the matter
pending before them as expeditiously as possible in accordance
with law. To enable the respondent authorities to do so, a copy of
the order passed today alongwith a copy of the petition be
furnished on the authorities by the petitioner.
With the aforesaid direction, the petition stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-