Allahabad High Court High Court

Shram Samvida Sahkari Samiti Ltd. … vs Joint Registrar, Cooperative … on 8 January, 2010

Allahabad High Court
Shram Samvida Sahkari Samiti Ltd. … vs Joint Registrar, Cooperative … on 8 January, 2010
Court No. - 4

Case :- MISC. BENCH No. - 97 of 2010

Petitioner :- Shram Samvida Sahkari Samiti Ltd. Salarpur Thru Chairman
Respondent :- Joint Registrar, Cooperative Societies, U.P.Faizabad & Anr.
Petitioner Counsel :- R.K. Upadhyaya
Respondent Counsel :- C.S.C.

Hon'ble Sunil Ambwani,J.

Hon’ble Dr. Satish Chandra,J.

Heard learned counsel for the petitioner. Learned Standing
Counsel appears for the respondents.

It is alleged that some enquiry with regard to constitution and
registration of petitioner society is pending with District Assistant
Registrar, Cooperative Societies, District Ambedkar Nagar and
that during the pendency of the enquiry, the District Assistant
Registrar, Cooperative Societies has placed a ban on the activities
of the petitioner-society. It is alleged that the enquiry pending
since January, 2009 has not been concluded, giving rise to the
hardships to the society and its members.

Learned counsel of the petitioner has prayed for expeditious
conclusion of the enquiry in accordance with the law.

The writ petition is disposed of with directions to the District
Assistant Registrar, Cooperative Societies to conclude the enquiry
very expeditiously, and preferably within a period of two months.
He will provide a copy of the complaint to the petitioner and give
the petitioner the opportunity of hearing. The enquiry shall be
concluded, if it has not been concluded earlier.

Order Date :- 8.1.2010
RKP