Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 1, Cited by 0]

Punjab-Haryana High Court

Jyotsana Bhuniya vs Rcs Haryana And Others on 5 September, 2014

Author: Rajan Gupta

Bench: Rajan Gupta

IN THE HIGH COURT OF PUNJAB AND HARYANA AT
                      CHANDIGARH.

                               C.W.P.No 15272 of 2014
                               Date of Decision: September 05, 2014.

Jyotsana Bhuniya
                                                       ....Petitioner
                         Versus

Registrar, Coop. Societies, Haryana and others
                                                       .....Respondents

CORAM: HON'BLE MR.JUSTICE RAJAN GUPTA

Present:    Mr.Sunil Kumar, Advocate
            for the petitioner.

            Mr.G.S.Bajwa, Addl.A.G., Haryana
            Mr.Saurabh Mohunta, DAG, Haryana.

Rajan Gupta, J (Oral)

Learned counsel for the petitioner submits that he may be allowed to withdraw this petition with liberty to pursue alternative remedy in light of orders passed by a coordinate bench of this court in Rahul Aggarwal Vs. Registrar, Cooperative Societies, Haryana and others (C.W.P.No.24583 of 2012). Operative part thereof reads as under:-

"All these writ petitions are disposed of with a further direction that in future if any one is aggrieved against the action of the Society in not executing conveyance deed, he at the first instance would approach the Registrar, Cooperative Societies, Haryana with his application or the Assistant Registrar detailed for this purpose who will consider the claim of such members and ensure that the action is taken in accordance with law."

Learned State counsel do not dispute the ratio of judgment in Rahul Aggarwal's case (supra).

Under the circumstances, writ petition is dismissed as withdrawn with aforesaid liberty.

(Rajan Gupta) Judge September 05, 2014.

BB