Gujarat High Court
Sabarkantha vs V on 12 May, 2010
Gujarat High Court Case Information System
Print
LPA/308/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 308 of 2010
In
SPECIAL
CIVIL APPLICATION No. 12548 of 2009
With
CIVIL
APPLICATION No. 1913 of 2010
In
LETTERS
PATENT APPEAL No. 308 of 2010
=================================================
SABARKANTHA
DISTRICT COOPERATIVE PURCHASE & SALES UNION LTD - Appellant(s)
Versus
V
J PATEL, CHAIRMAN & 3 - Respondent(s)
=================================================
Appearance :
MR
SHALIN N MEHTA for Appellant(s) : 1,
NOTICE SERVED for
Respondent(s) : 1 - 2.
MS MANISHA L SHAH, AGP for Respondent(s) :
3 - 4.
=================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE AKIL KURESHI
Date
: 12/05/2010
ORAL ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
One
of the questions is whether the writ petition was maintainable
against the society in question. Inspite of notice, 1st
and 2nd respondents have not appeared. The 3rd
and 4th respondents are represented by learned AGP Ms
Manisha L Shah. The appeal is accordingly admitted.
List
the matter on 12th July, 2010 for hearing.
The
interim order passed on 19.2.2010 is made absolute. The Civil
Application stands disposed of.
[S.J.MUKHOPADHAYA,
C.J.]
[AKIL
KURESHI, J.]
Sundar/-
Top