Gujarat High Court High Court

Pankajkumar vs State on 16 March, 2010

Gujarat High Court
Pankajkumar vs State on 16 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3372/2010	 2/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3372 of
2010 
=========================================================

 

PANKAJKUMAR
& COMPANY - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
TH SOMPURA for
Petitioner(s) : 1, 
MR CB UPADHYAY ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

Date
: 16/03/2010 

 

ORAL
ORDER

1. Heard,
Mr. T.H. Sompura, learned Counsel for the petitioner and Mr. C.B.
Upadhyay, learned Assistant Government Pleader.

2. Mr.

T.H. Sompura, learned Counsel for the petitioner, has submitted that
the impugned notice dated 26.02.2010, has been issued by the Recovery
Officer / Sale Officer of the respondent No.3-Bank, who has no
jurisdiction to issue such a notice, as per the provisions of
Sections 159 and 162 of the Gujarat Cooperative Societies Act, 1965.
It is further submitted that, as the said notice of auction is
without jurisdiction, the same
may be stayed.

3. Mr.

C.B. Upadhyay, learned Assistant Government Pleader, appearing on
advance copy for respondents Nos. 1 and 2, has drawn the attention of
this Court to the provisions of Rule 96 of the Gujarat Cooperative
Societies Rules, 1965(‘the Rules’ for short). He has submitted that
the Recovery Officer / Sale Officer of the respondent No.3-Bank would
have been authorized by the Registrar, as per the provisions of Rule
96 of the Rules.

4. It
is not disputed by the learned Counsel for the respective parties
that against the decree passed in favour of respondent No.3, by the
Board of Nominees, Bhavnagar, an appeal has been filed by the
petitioner being Miscellaneous Appeal No.398 of 2004, which is
pending before the Gujarat State Cooperative Societies Tribunal,
Ahmedabad.

5. Issue
NOTICE, returnable on 22nd
March, 2010.

In
addition to the normal mode of service, Direct Service
is also permitted.

(SMT.

ABHILASHA KUMARI, J.)

Umesh/

   

Top