Gujarat High Court Case Information System
Print
SCA/14544/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 14544 of 2010
To
SPECIAL
CIVIL APPLICATION No. 14548 of 2010
with
SPECIAL
CIVIL APPLICATION No. 14549 of 2010
To
SPECIAL
CIVIL APPLICATION No. 14569 of
2010
=========================================================
MANPURA
PATELVAS (UN)SEVA SAHAKARI MANDALI LTD - Petitioner(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
DIPEN A DESAI for
Petitioner(s) : 1,
MR. JANAK RAVAL GOVERNMENT PLEADER for
Respondent(s) : 1,
None for Respondent(s) : 2 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE M.R. SHAH
Date
: 10/11/2010
ORAL
ORDER
1. As
all these petitions are filed on apprehension, they are not
entertained at this stage without further entering into the merits of
the case and even expressing anything on merits with respect to
mala-fides and/or the apprehension on the part of the petitioners.
2. Mr.
Dipen Desai, learned advocate appearing on behalf of the respective
petitioners has submitted that the hearing of all the Suo-motu
Revision Applications are kept today and the Authority will even give
the copy of the order tomorrow just before few minutes of holding of
the election so as to restrain the respective societies from casting
their votes and participating in the election process and even
petitioners shall not be given sufficient time to challenge the
order, if any adverse order, is passed against them. Therefore, while
dismissing theses petitions, it is observed and directed to the
appropriate Authority that if any adverse order is passed against the
petitioners, in that case, a copy of the order shall be made
available to the respective petitioners and/or their advocate/s
immediately. It will be open for the respective petitioners to
request the concerned Authority to suspend the order that may be
passed against the petitioners, if the same is adverse, so as to
enable them to challenge the same before the appropriate higher
forum, and as and when such a request is made, the same be considered
by the appropriate Authority before whom the proceedings are pending.
With
these observations, all these petitions are dismissed. No costs.
Direct
Service is permitted.
(M.R.SHAH, J.)
Safir*
Top