Gujarat High Court Case Information System
Print
SCA/5995/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5995 of 2010
With
SPECIAL
CIVIL APPLICATION No. 5996 of 2010
To
SPECIAL
CIVIL APPLICATION No. 6003 of 2010
=========================================================
SAHDEVSINH
KESHUBHA - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
KL DAVE for
Petitioner(s) : 1,
None for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 12/05/2010
ORAL
ORDER
I
have heard Mr. K.L. Dave, learned counsel for the petitioner. It is
submitted by him that the Liquidator has been appointed by order
dated 05.11.1998, and by virtue of powers under Section-161 of the
Gujarat Co-operative Societies Act, 1961, liquidation proceedings can
be extended upto a maximum period of seven years.
It
is further submitted that in the present case, the tenure of seven
years has expired on 31st December, 2006, whereas the
impugned Notice has been issued on 4th January, 2010. The
learned counsel for the petitioner has relied upon the judgment in
Naynaben Jashvantsinh Vihol Vs. State of Gujarat & Others,
2010(1) G.L.H. 538.
Issue
Notice, returnable on 18.06.2010.
By
way of ad-interim relief, the execution, implementation and operation
of the impugned Notice dated 4th January, 2010, shall
remain stayed, till then.
(Smt. Abhilasha Kumari, J.)
Safir*
Top