SCA/5869/2008 2/ 2 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 5869 of 2008 ========================================= GUJARAT STATE COOPERATIVE AGRICULTURE & RURAL DEVELOPMENT BANK LIMITED Versus REVA KHAND UDYOG SAHAKARI MANDALI LTD(IN LIQUI.) AND OTHERS ========================================= Appearance : MR YN RAVANI for the Petitioner None for Respondent Nos.1 & 5 MR AA DAVE, ASST. GOVERNMENT PLEADER for Respondent Nos.2-4 & 6 ========================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 15/07/2008 ORAL ORDER
1. Mr.Ravani, learned
advocate for the petitioner, requests for permission to amend prayer
clause Ă˝ paragraph No.10 (B) and (D). Permission is granted.
Amendment shall be carried out during the course of the day.
2. The petition was
filed on 27.03.2008. Notice was issued on 08.04.2008 returnable on
22.04.2008.
It is shocking that
despite service to the respondents, the respondents have not cared to
give necessary instructions to Mr.Apurva Dave, learned Assistant
Government Pleader.
3. Mr.Apurva Dave,
learned Assistant Government Pleader, asked for time to take
instructions from the authorities. The request is declined.
4. The Director of
Sugar, Official Liquidator and Secretary to the Government of
Gujarat, Agriculture and Cooperation Department are directed to
remain personally present before this Court on 22.07.2008 with an
explanation as to why letter dated 30.01.2008 was not replied by the
authorities to whom it was addressed and why necessary instructions
are not given to the learned Assistant Government Pleader to enable
him to assist the Court.
Direct service is
permitted.
A copy of this order
be also made available to Mr.Apurva Dave, learned Assistant
Government Pleader, for its onward communication for compliance.
(RAVI
R.TRIPATHI, J.)
*Shitole