Gujarat High Court Case Information System
Print
SCA/8783/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 8783 of 2011
=========================================================
KASHIBHAI
NARANDAS PATEL & 1 - Petitioner(s)
Versus
REGISTRAR
COOPERATIVE SOCIETY GUJARAT STATE - Respondent(s)
=========================================================
Appearance
:
MR
B S PATEL, LEARNED ADVOCATE FOR MR CHIRAG B PATEL
for
Petitioner(s) : 1 - 2.
MR J K SHAH,LEARNED ASSISTANT GOVERNMENT
PLEADER for
Respondent(s):1,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 03/08/2011
ORAL
ORDER
Heard
Mr.B.S.Patel, learned advocate for Mr.Chirag B. Patel, learned
advocate for the petitioner, for some time. Learned advocate for the
petitioner has submitted that the foundation of the notice, issued
under Section 76-B of the Gujarat Co-operative Societies Act, 1961,
to the petitioner is that he has not made a deposit of Rs.20,000/-,
which is not the correct position, as is evident from communication
dated 28.01.2011, by the Bank to the District Registrar, indicating
that the petitioner has made a deposit of more than Rs.20,000/-. It
is further submitted that the provisions of Section 115-C of the
Gujarat Co-operative Societies Act, 1961, do not contemplate that
the deposit of Rs.20,000/- should be made, three years prior to the
election.
Notice,
returnable on 17.08.2011.
It
is open to the petitioner to apply for an adjournment, if the
hearing of the matter before the concerned authority is to take
place before the next date of hearing.
In
addition to the normal mode of service, Direct Service, today, is
also permitted.
[SMT.
ABHILASHA KUMARI, J.]
..mitesh..
Top