Gujarat High Court High Court

Sabarmati vs Additional on 4 July, 2011

Gujarat High Court
Sabarmati vs Additional on 4 July, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8185/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8185 of 2011
 

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

SABARMATI
RETI UDHYOG KAMDAR SAHAKARI MANDALI LTD - Petitioner(s)
 

Versus
 

ADDITIONAL
REGISTRAR (APPEAL) & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
HR PRAJAPATI for
Petitioner(s) : 1, 
MS SACHI MATHUR, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 3, 
DS AFF.NOT FILED (N) for Respondent(s) : 1 -
2. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 04/07/2011 

 

ORAL
ORDER

It
is submitted by Ms.Mathur, learned AGP on instructions that till
order is pronounced by the Additional Registrar (Appeals),
Cooperative Societies, Government of Gujarat, Gandhinagar in Appeal
No.29 of 2011, Administrator will not take charge of the society.

In
view of above, petition is disposed of.

[M.D.Shah,
J.]

satish

   

Top