High Court Punjab-Haryana High Court

Sikander Singh And Others vs Joint Registrar (F) on 4 December, 2008

Punjab-Haryana High Court
Sikander Singh And Others vs Joint Registrar (F) on 4 December, 2008
      IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                     CHANDIGARH.

                                                   C.W.P. No. 20439 of 2008
                                          DATE OF DECISION : 04.12.2008

Sikander Singh and others
                                                           .... PETITIONERS

                                    Versus

Joint Registrar (F), Cooperative Societies, Punjab, Chandigarh and others
                                                         ..... RESPONDENTS

CORAM :- HON'BLE MR. JUSTICE SATISH KUMAR MITTAL
              HON'BLE MR. JUSTICE JASWANT SINGH


Present:      Mr. Ashwani Prashar, Advocate,
              for the petitioners.

                          ***

SATISH KUMAR MITTAL , J. ( Oral )

Counsel for the petitioners, after arguing for some time,

confines his prayer to the extent that a direction be issued to the Joint

Registrar (F), Cooperative Societies, Punjab (respondent No.1 herein) to

pronounce the judgment in the revision filed by Balwinder Singh and others

(respondents No.5 to 8 herein). In this regard, learned counsel states that

final arguments in the said revision petition, wherein interim stay order is

operating, were heard on 6.8.2008, but till date, the decision has not been

pronounced.

After hearing counsel for the petitioners, without issuing notice

of motion, as it will un-necessary delay the matter, we dispose of this writ

petition with a direction to the Joint Registrar (F), Cooperative Societies,
CWP No. 20439 of 2008 -2-

Punjab, respondent No.1, to pronounce the judgment, if the same was

reserved on the aforesaid date after hearing the arguments, within a period

of 7 days from today. As far as the issue regarding the maintainability of the

revision is concerned, it will be open for the petitioners to challenge the

final order before this Court, in accordance with law.




                                        ( SATISH KUMAR MITTAL )
                                                JUDGE


December 04, 2008                          ( JASWANT SINGH )
ndj                                              JUDGE