Allahabad High Court High Court

Prashant Gupta vs State Of U.P. And Others on 3 August, 2010

Allahabad High Court
Prashant Gupta vs State Of U.P. And Others on 3 August, 2010
Court No. - 2

Case :- WRIT - C No. - 45254 of 2010

Petitioner :- Prashant Gupta
Respondent :- State Of U.P. And Others
Petitioner Counsel :- Nitin Kumar Agrawal
Respondent Counsel :- C.S.C.,C.S. Singh

Hon'ble Ashok Bhushan,J.

Hon’ble Virendra Kumar Dixit,J.

Heard the learned counsel for the petitioner and Sri C.S. Singh, Advocate who
is appearing for respondent no.3, Administrator State Bank of India,
Supervising Staff Cooperative Society.

By this writ petition, the petitioner has prayed for mandamus commanding the
respondent no.3 not to take any illegal action in regards of the policy decision
of State Bank of India Supervising Staff Co-operative Housing Society
Limited, 295 U Block Nirala Nagar, Juhi Kanpur Nagar.

The petitioner’s case is that the Administrator under Section 29 of U.P. Co-
operative Societies Act, has been appointed by the orrder dated 28.06.2010.
Learned counsel submits that in the year 2007 the Administrator appointed
earlier had committed certain embezzlement and the First Information Report
was lodged. We fail to see that how the happenings of 2007 with regard to
earlier Administrator has any bearing in the present case. The Administrator
appointed is entitled to function in accordance with the provisions of U.P. Co-
operative Society Act, 1965. Therefore no relief can be granted as prayed by
the petitioner.

In view of the above, this writ petition is dismissed.

Order Date :- 3.8.2010
PAL/