1
W.P No.1512/2010 (S)
28.04.2010
Heard Shri S. P. Tripathi, learned counsel for the petitioner,
on the question of admission and interim relief.
The petitioner has filed this petition being aggrieved by order
dated 30.10.2009 passed by the President of the respondent
Society.
Apparently, the petitioner has an alternative statutory
efficacious remedy of raising a dispute under the provisions of the
M.P. Co-operative Societies Act, 1960 before the competent
authority.
In the circumstances as no extra ordinary circumstances are
pointed out and as the issue involved in the present petition
involves decision on several disputed issues of fact, the petition
filed by the petitioner is disposed of with liberty to the petitioner to
approach the appropriate authority under the provisions of the
Societies Act by raising a dispute.
With the aforesaid liberty, the petition stands disposed of.
C.C as per rules.
( R. S. JHA )
JUDGE
mms/-