Gujarat High Court Case Information System
Print
SCA/1489/1983 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1489 of 1983
======================================================
PARSHOTTAMBHAI
KANJIBHAI BHIMANI & 2 - Petitioner(s)
Versus
SHRI
P.B.VYAS OR HIS SUCCESSORIN OFFICE & 15 - Respondent(s)
=======================================================
Appearance :
MR
KG VAKHARIA for Petitioner
Ms.
Krina Calla, AGP for Respondent Nos. 1 and 2
MR ND NANAVATI for
Respondent
No.16
=======================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE ANANT S. DAVE
Date
: 31/08/2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Writ
petition was preferred in the year 1983. Now, more than 27 years have
passed, but no action was taken to pursue the matter. Today, nobody
appeared for the petitioners.
From
the record, it appears that the notification dated 15th
March 1983 was challenged wherein respondent Nos. 3 to 15 were
declared as Directors of the respondent-Bank. Election of those
respondents was questioned. By questioning the same, Rules 4, 5 and 6
of the Gujarat Specified Cooperative Societies [Election of
Committee] Rules, 1982 were also challenged, but no ground is shown
for such challenge. Election took place in the year 1983 and now more
than 27 years have passed and, thereby, it appears that the case has
become infructous. We do not entertain and dismiss the case. No
costs.
[S.J.
MUKHOPADHAYA, C.J.]
(swamy)
[ANANT S. DAVE, J.]
Top