Gujarat High Court Case Information System
Print
SCA/7871/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 7871 of 2008
=========================================
JAYANTIBHAI
ISHWARBHAI PATEL - Petitioner(s)
Versus
STATE
OF GUJARAT & 4 - Respondent(s)
=========================================
Appearance :
MR
PS CHAMPANERI for Petitioner(s) : 1,
MR SUMIT
SHAH GOVERNMENT PLEADER for Respondent(s) : 1,
None for
Respondent(s) : 2 - 4.
MR DILIP B RANA for Respondent(s) :
5,
=========================================
CORAM
:
HONOURABLE
MR.JUSTICE K.M.THAKER
Date
: 26/05/2008
ORAL
ORDER
In
view of the assertion by the petitioner in the petition that the
petitioner ? Jayantibhai Ishwarbhai Patel was not present in
meeting held on 24.6.1996 and had raised objection on 20.7.1996, when
the Resolution was passed. Mr. Sumit Shah, learned Government Pleader
for respondent No.1 ? State, upon
the instruction of Mr. A.C. Pathan, Legal Superintendent, Office of
the Registrar, Cooperative Societies, Gujarat State, Gandhinagar
submits, without prejudice to the rights and contentions, that in the
meanwhile, nomination submitted by the petitioner will not be
rejected merely on the ground of the impugned order. Thus, NOTICE
returnable on 16.6.2008. Direct service is permitted.
(K.M.
THAKER, J.)
ynvyas
Top