Gujarat High Court High Court

Joitaram vs Registrar on 13 January, 2010

Gujarat High Court
Joitaram vs Registrar on 13 January, 2010
Author: Jayant Patel,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/11800/2009	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 11800 of 2009
 

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

 

JOITARAM
JETHABHAI PATEL & 2 - Petitioner(s)
 

Versus
 

REGISTRAR
COOPERATIVE SOCIETIES & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
GM JOSHI for
Petitioner(s) : 1 - 3. 
MR JANAK RAVAL, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 2. 
MR PRIYANK P
JHAVERI for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE JAYANT PATEL
		
	

 

 
 


 

Date
: 13/01/2010 

 

 
 
ORAL
ORDER

It
is an admitted position that against the impugned order passed by
the Registrar, Cooperative Societies under Section 112 of the
Gujarat Cooperative Societies Act (hereinafter referred to as ‘the
Act’ for short), the petitioners have statutory remedy of preferring
revision under Section 155 of the Act.

Under
the circumstances, by way of self-imposed restrictions in exercise
of the jurisdiction under Article 226 of the Constitution of India,
the present petition is not entertained. Hence, disposed of
accordingly. It is observed that if such revision is preferred,
rights and contentions of both the sides shall remain open. It is
further observed that if the revision is preferred by the
petitioner, the same shall be heard as early as possible.

(Jayant
Patel, J.)

vinod

   

Top