Gujarat High Court High Court

Sahyog vs State on 13 September, 2010

Gujarat High Court
Sahyog vs State on 13 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6979/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6979 of 2010
 

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


 

SAHYOG
COOPERATIVE BANK LTD (IN LIQUIDATION) - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance : 
MR
PS CHAMPANERI for Petitioner(s) : 1, 
MR PRANAV DAVE AGP for
Respondent(s) : 1, 
NOTICE SERVED for Respondent(s) : 1 -
2. 
========================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

	
       Date : 13/09/2010 

 

 
ORAL
ORDER

1. By
way of this petition, the petitioner has prayed to direct respondent
no. 2. to consider the application dated 10.12.2009 for grant of
exemption from operation of the provisions of Section 114 of the
Act.

2. Heard
learned counsel for the respective parties and perused the documents
on record. Looking to the peculiar facts of the case, the
respondent-authority is directed to consider and decide the
application dated 10.12.2009 preferred by the petitioner for grant of
exemption from operation of the provisions of Section 114 of the Act,
in accordance with law, within a period of three months from the date
of receipt of writ of this order.

3. With
the above observation and direction, the petition stands disposed of.
Direct Service is permitted.

[K.S.

JHAVERI, J.]

/phalguni/

   

Top