Gujarat High Court
The vs The on 20 July, 2010
Gujarat High Court Case Information System
Print
SCA/5160/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 5160 of 2010
=========================================================
THE
BANK KAMDAR SANGH, SURAT - Petitioner(s)
Versus
THE
REGISTRAR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
AK CLERK for
Petitioner(s) : 1,
MR KP RAVAL, LD.ASST.GOVERNMENT PLEADER for
Respondent(s) : 1,
MR DILIP B RANA for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 20/07/2010
ORAL
ORDER
Heard Mr.A.K. Clerk, learned
advocate for the petitioner; Mr.K.P. Raval, learned Assistant
Government Pleader for respondent No.1 and Mr.Dilip Rana, learned
advocate for the respondent No.2.
Prima facie, the impugned order
passed by the Registrar-Cooperative Societies, is contrary to the
provisions of Section 112 of the Cooperative Societies Act, 1961.
Hence, RULE, returnable on
26th August 2010. The
formal service of notice of Rule is waived by Mr.K.P. Raval, learned
Assistant Government Pleader on behalf of respondent No.1 and
Mr.Dilip Rana on behalf of respondent No.2.
(K.S.
Jhaveri, J)
Aakar
Top