Gujarat High Court
Khambhat vs State on 25 July, 2008
Gujarat High Court Case Information System
Print
SCA/963120/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 9631 of 2008
=========================================================
KHAMBHAT
TALUKA CO-OPERATIVE PURCHASE AND SALES UNION LTD. & 1 -
Petitioner(s)
Versus
STATE
OF GUJARAT & 6 - Respondent(s)
=========================================================
Appearance
:
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
None for Respondent(s) : 2 -
7.
=========================================================
CORAM
:
HONOURABLE
MS. JUSTICE R.M.DOSHIT
and
HONOURABLE
MR.JUSTICE SHARAD D.DAVE
Date
: 25/07/2008
ORAL
ORDER
(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)
Notice
to the respondents returnable on 11th August, 2008. Direct
service is permitted on condition that the service shall be effected
latest by 31st July, 2008.
Pending
this petition, it is directed that the respondents authorities will
hold the elections of the petitioner society in accordance with law.
(
Ms.R.M.Doshit, J )
(
Sharad D Dave, J )
srilatha
Top