Gujarat High Court High Court

Special Civil Application No. 317 … vs Unknown on 2 August, 2011

Gujarat High Court
Special Civil Application No. 317 … vs Unknown on 2 August, 2011
Author: Mohit S. Shah,
     IN THE HIGH COURT OF GUJARAT AT AHMEDABAD



     SPECIAL CIVIL APPLICATION No 317 of 2002




     --------------------------------------------------------------
     ANKLESHWAR NAGRIK SAHAKARI    BANK LTD.
Versus
     DISTRICT REGISTRAR            COOPERATIVE SOCIETIES
     --------------------------------------------------------------
     Appearance:
     1. Special Civil Application No. 317 of 2002
          MR BS PATEL for Petitioners No. 1-2
          .......... for Respondents No. 1-2


     --------------------------------------------------------------


              CORAM : MR.JUSTICE M.S.SHAH


              Date of Order: 11/01/2002


ORAL ORDER

Mr BS Patel, learned counsel for the petitioners
seeks leave to place on record the order dated 5.1.2002
(Annexure “A”) at page 23A of the petition.

Leave as prayed for is granted.

2.Mr Patel for the petitioners states that
petitioner No. 2 does not hold all the lands mentioned
in the impugned order dated 5.1.2002 in view of
acquisition of those lands (except one in Survey No. 169
Paiki, admeasuring 1 Acre 65 Gunthas) which were acquired
by the Government for the purposes of the approach road
to National Highway No. 8 and, therefore, respondent No.
1 has erred in holding that petitioner No. 2 is not a
marginal and small farmer.

3.In view of the above submission, notice for final
disposal returnable on 11.2.2002. Till then, there shall
be ad-interim relief in terms of para 8(B).

Direct Service is permitted.

     (M.S.    Shah, J.)
     sundar/-