Gujarat High Court High Court

Mehsana vs State on 16 July, 2008

Gujarat High Court
Mehsana vs State on 16 July, 2008
Author: Mohit S. D.H.Waghela,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/2767/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 2767 of 2008
 

 
=================================================
 

MEHSANA
DISTRICT CENTRAL CO-OPERATIVE BANK LIMITED & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT NOTICE SERVED UPON & 3 - Respondent(s)
 

================================================= 
Appearance
: 
MR
BS PATEL for Petitioner(s) : 1 - 2.MRS RANJAN B PATEL for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
RULE SERVED BY DS for Respondent(s) : 1 - 2. 
MR AMAR N BHATT
for Respondent(s) : 3, 
MS ARCHANA U AMIN for Respondent(s) :
4, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 16/07/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Mr
BS Patel, learned advocate for the petitioners states that in view of
the revised guidelines issued by the Reserve Bank of India the
petitioners have no objection to elections being held on the basis of
the said revised guidelines.

In
view of the above, the learned Advocate General is relieved from the
statement which was made earlier on 26.2.2008.

At
the request made on behalf of the learned Advocate General, S.O. to
5th August 2008.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-

   

Top