Gujarat High Court Case Information System
Print
SCA/5492/2008 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5492 of 2008
With
CIVIL
APPLICATION No. 7544 of 2011
In
SPECIAL
CIVIL APPLICATION No. 5492 of 2008
=========================================
MEHSANA
JILLA PANCHAYAT KARMACHARI CO-OP BANK LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 2 - Respondent(s)
=========================================
Appearance :
MR
PRAKASH K JANI for
Petitioner(s) : 1,
MR LR POOJARI, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED BY DS for Respondent(s) : 1 -
3.
RULE SERVED for Respondent(s) : 1 -
3.
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE MD SHAH
Date
: 02/08/2011
ORAL
ORDER
IN SPECIAL CIVIL APPLICATION
Learned
advocate for the petitioner seeks permission to withdraw present
petition. Permission is granted. Petition stands disposed of as
withdrawn. Rule discharged. Interim relief, if any, stands vacated.
ORAL
ORDER IN CIVIL APPLICATION
It
is submitted by Mr.Joshi, learned advocate for the applicants of
Civil Application No.7544 of 2011 that after election, newly elected
body came into existence and with ulterior motive the petitioner of
Special Civil Application No.5492 of 2008 has passed resolution to
withdraw the petition and so he requested time to enable him to
challenge the notice dated 03.08.2007 issued by District Registrar,
Cooperative Societies, Mehsana under section 86 of the Gujarat
Cooperative Societies Act by filing fresh petition and he has also
requested that said notice may not be implemented for two weeks.
There is force in the argument of Mr.Joshi, learned advocate.
In
view of above, Notice dated 03.08.2007 issued by the District
Registrar, Cooperative Socialites, Mehsana will not be implemented
for fifteen days.
In
view of above, learned advocate for the applicants of Civil
Application seeks permission to withdraw Civil Application.
Permission is granted. Civil Application stands disposed of.
If
any fresh petition is preferred by the applicants of Civil
Application No.7544 of 2011, then, order of withdrawal of main
petition will not come in the way and will be decided in accordance
with law.
[M.D.Shah,
J.]
satish
Top