Citation : 2022 Latest Caselaw 9454 ALL
Judgement Date : 5 August, 2022
HIGH COURT OF JUDICATURE AT ALLAHABAD, LUCKNOW BENCH ?Court No. - 17 Case :- WRIT - C No. - 1005447 of 2011 Petitioner :- Madarsa Jamiyan Varsia Mishbahul Uloom And Another Respondent :- Deputy Registrar Firms Societies And Chits Faizabad And 3 Ors Counsel for Petitioner :- Neerav Chitravanshi,Ajay Pratap Singh,H.G.S.Parihar Counsel for Respondent :- C.S.C.,M.B. Singh Hon'ble Pankaj Bhatia,J.
Heard learned Counsel for the petitioners and learned Additional Chief Standing Counsel.
The contention of the Counsel for the petitioners is that the disputes with regard to the membership of the Society and subsequent elections held thereto have already been delegated before the Deputy Registrar by means of a judgment dated 18.07.2022 passed in Special Appeal No335 of 2022 (Shahabuddin Khan and others vs Deputy Registrar, Firms, Societies and Chits Ayodhya and others).
In view thereof, the present petition is disposed off with a direction that all the issues shall be open to be considered before the Deputy Registrar in terms of the judgment passed in Special Appeal No.335 of 2022.
Order Date :- 5.8.2022
akverma
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!