Gujarat High Court High Court

Goswami vs State on 27 June, 2011

Gujarat High Court
Goswami vs State on 27 June, 2011
Author: Md Shah,
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3972/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3972 of 2011
 

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

GOSWAMI
KAILASHPURI HARIPURI & 5 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 7 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MURALI N DEVNANI for
Petitioner(s) : 1 - 6. 
MS SHACHI MATHUR, ASST. GOVERNMENT PLEADER
for Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
MR RAXIT J DHOLAKIA for Respondent(s) : 3, 
MR BHARAT T RAO
for Respondent(s) : 4 - 8. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 27/06/2011 

 

ORAL
ORDER

It
is submitted by Mr.Rao, learned Advocate for respondent nos.4 to 8
that there was no stay for one month and thereafter in pursuance of
the order dated 29.03.2011 passed by this Court, present petitioners
have taken over the charge. It is submitted by Mr.Rao, learned
Advocate that appeal is pending before the Additional Registrar
(Appeals), Cooperative Societies, Gujarat State, Gandhinagar and
matter is fixed on 06.07.2011 for final hearing.

In
view of above, Additional Registrar (Appeals), Cooperative Societies,
Gujarat State, Gandhinagar is hereby directed to decide the appeal
after giving opportunity of hearing to both the parties on
06.07.2011. It is submitted by learned Advocates for respective
parties that they will not ask for any adjournment and will cooperate
before Appellate Court for proceedings with the matter.

Additional
Registrar (Appeals), Cooperative Societies, Gujarat State,
Gandhinagar is directed to decide the matter on 06.07.2011 without
influenced by the order dated 29.03.2011 passed by this Court.

Order
dated 29.03.2011 passed by this Court is hereby continued till final
disposal of the appeal.

Office
is directed to send copy of this order to Additional Registrar
(Appeals), Cooperative Societies, Gujarat State, Gandhinagar by fax.

Direct
service is permitted.

In
view of above, petition is disposed of.

[M.D.Shah,
J.]

satish

   

Top