Monday, 18, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Ajei Ram vs Union Of India
2022 Latest Caselaw 6303 Raj

Citation : 2022 Latest Caselaw 6303 Raj
Judgement Date : 28 April, 2022

Rajasthan High Court - Jodhpur
Ajei Ram vs Union Of India on 28 April, 2022
Bench: Vijay Bishnoi

HIGH COURT OF JUDICATURE FOR RAJASTHAN AT JODHPUR S.B. Civil Writ Petition No. 5787/2022

1. Ajei Ram S/o Narana Ram, Aged About 36 Years, Kalabi Vas, Village Sorda, Tehsil Revdar, District Sirohi, Rajasthan.

2. Amara Ram S/o Jetha Ram, Aged About 44 Years, Kalabi Vas, Village Sorda, Tehsil Revdar, District Sirohi, Rajasthan.

3. Kanka Devi W/o Amara Ram, Aged About 44 Years, Kalabi Vas, Village Sorda, Tehsil Revdar, District Sirohi, Rajasthan.

----Petitioners Versus

1. Union Of India, Through Central Registrar Of Co-

Operative Societies, Ministry Of Cooperation, Government Of India, Krishi Bhawan, New Delhi.

2. State Of Rajasthan, Through The Secretary, Department Of Co-Operative Societies, Government Of Rajasthan, Jaipur, Rajasthan.

3. The Commissioner, Office Of The Central Registrar Of Co-

Operative Societies, Ministry Of Cooperation, Government Of India, Krishi Bhawan, New Delhi.

4. The Registrar, Adarsh Credit Cooperative Society Limited, Central Office, Udaipur, Rajasthan.

----Respondents

For Petitioner(s) : Mr. Keshav Bhati For Respondent(s) : Mr. Mukesh Rajpurohit, ASG

HON'BLE MR. JUSTICE VIJAY BISHNOI

Judgment / Order

28/04/2022

Learned counsel for the parties are in agreement that this

writ petition can be disposed of by granting liberty to the

petitioners to move a representation before the Liquidator with a

(2 of 2) [CW-5787/2022]

direction to the Liquidator to decide the representation of the

petitioners expeditiously within a fixed period.

In view of the above, this writ petition is disposed of with

liberty to the petitioners to move a representation before the

Liquidator concerned within a period of four weeks from today.

In any such representation is filed on behalf of the

petitioners before the Liquidator, then the Liquidator shall take

decision on the same expeditiously preferably within a period of

90 days from the date of receipt of the representation of the

petitioners strictly in accordance with the Rules and Guidelines

governing the field.

The writ petition is accordingly disposed of.

The stay petition is also disposed of.

(VIJAY BISHNOI),J 160-mohit/-

Powered by TCPDF (www.tcpdf.org)

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter