Gujarat High Court High Court

Dashratbhai vs Collector on 13 October, 2008

Gujarat High Court
Dashratbhai vs Collector on 13 October, 2008
Author: Mohit S. H.N.Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1214420/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 12144 of 2008
 

 
=============================================
 

DASHRATBHAI
JETHABHAI PATEL - Petitioner(s)
 

Versus
 

COLLECTOR
& 3 - Respondent(s)
 

============================================= 
Appearance
: 
MR
PRAKASH K JANI for Petitioner(s) : 1, 
MR APURVA DAVE AGP for
Respondent(s) : 1 - 3. 
NOTICE SERVED BY DS for Respondent(s) :
4, 
=============================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 13/10/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

Mr
Apurva Dave, learned AGP appearing for the respondent authorities
states, under instructions of Mr VL Patel, Dy. Collector &
Election Officer for Shri Patan Taluka Sahakari Kharid Vechan Sangh
Ltd., that the election program for election of the members of the
Managing Committee of Shri Patan Taluka Sahakari Kharid Vechan Sangh
Ltd. will be declared within one week from today.

S.O.

to 21st October 2008.

(M.S.

SHAH, J.)

(HARSHA
DEVANI, J.)

zgs/-

   

Top