Gujarat High Court High Court

Shobhanaben vs Vijaykumar on 14 September, 2010

Gujarat High Court
Shobhanaben vs Vijaykumar on 14 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3274/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3274 of 2010
 

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

 

SHOBHANABEN
JAYESHBHAI SHAH THROUGH POWER OF ATTORNEY HOLDER - Petitioner(s)
 

Versus
 

VIJAYKUMAR
MOHANLAL DESAI SALES OFFICER OR HIS SUCCESSOR & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
BJ TRIVEDI for
Petitioner(s) : 1 
MR BS PATEL for Respondent(s) : 1 -
2. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 14/09/2010
 

ORAL
ORDER

In view of the statement made by
Mr.J.T. Trivedi, learned advocate for the petitioner, in Civil
Application No.10603 of 2010 filed by the petitioner herein, since
the order dated 18th June 2010 passed by this Court has
been complied with, it would be in the fitness of things to direct
the concerned tribunal accordingly.

In view of aforesaid, the Gujarat
State Cooperative Tribunal, Ahmedabad, is directed to hear and
dispose of the appeal preferred by the petitioner herein within a
period of six months from the date of receipt of writ of present
order. The amount which is deposited by the petitioner will be given
set off to the petitioner, if ultimately it is decided against the
petitioner. The petition stands disposed of accordingly.

Direct Service is permitted.

(K.S.

Jhaveri, J)

Aakar

   

Top