C.R. No. 2781 of 2009 [1]
IN THE HIGH COURT OF PUNJAB AND HARYANA AT
CHANDIGARH.
C.R. No. 2781 of 2009
Date of Decision: August 17, 2009
Uday Bhan
.....Petitioner
Vs.
Balkar Singh and another
.....Respondents
CORAM: HON'BLE MR. JUSTICE M.M.S. BEDI.
-.-
Present:- Mr. Tribhuvan Dahiya, Advocate
for the petitioner.
Mr.Ravi Partap, Advocate for the respondents.
-.-
M.M.S. BEDI, J. (ORAL)
Vide impugned order, the Lower Appellate Court has reversed
the order passed by the trial Court dismissing the application for interim
injunction in a suit filed by the plaintiff- respondents against the defendant-
petitioner that he should be restrained from holding election of the
Executive Committee on September 28, 2008 and for issuing fresh
membership to the persons illegally and unlawfully contrary to the
C.R. No. 2781 of 2009 [2]
Constitution of Dr.Bhim Rao Ambedkar Mahasangh, Haryana, which is a
registered Society under the Registration of Societies Act, No. XXI of 1860.
Vide impugned order, the Lower Appellate Court has held that plaintiff has
got a prima facie favourable case and the balance of convenience also lies in
his favour, as such, the petitioner has been restrained from interfering in the
smooth functioning of the appellant as President of Mahasangh or from
issuing fresh membership to other persons. Election held on September 28,
2008 has been held to be unconstitutional though it had not been
challenged.
After hearing counsel for the parties, it is apparent that the
defendant- appellant had been appointed as Patron of Dr.Bhim Rao
Ambedkar Mahasangh, Faridabad, (Haryana). The plaintiff- respondent
Balkar Singh, during the pendency of the suit, is alleged to have been
appointed as President of the abovesaid Mahasangh. The impugned order
dated March 3, 2009 passed by the lower Appellate Court appears to be
vague and non-speaking while granting general injunction that the
defendant- petitioner will not interfere in the smooth functioning of the
appellant-plaintiff. The order is clarified that the defendant- petitioner and
the plaintiff- respondent will be bound by the terms, conditions and
objectives of the Mahasangh and would perform their respective duties in
accordance with the Constitution of the Mahasangh. The order passed by
the lower Appellate Court will not, in any manner, give liberty to the
respondents to deviate from their duties or the objectives of the Mahasangh.
The defendant- petitioner will be at liberty to exercise his jurisdiction in
C.R. No. 2781 of 2009 [3]
accordance with the Constitution. Any observations regarding the election
will not be binding for the purpose of decision of the case on merits.
With the above observations, this revision petition is disposed
of with the direction to the trial Court to dispose of the case expeditiously.
August 17, 2009 (M.M.S.BEDI) sanjay JUDGE