Gujarat High Court High Court

Ahmedabad vs Registrar on 2 August, 2010

Gujarat High Court
Ahmedabad vs Registrar on 2 August, 2010
Author: D.H.Waghela,&Nbsp;Honourable Mr.Justice Bankim.N.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6828/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6828 of 2010
 

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


 

AHMEDABAD
DISTRICT COOP UNION & 1 - Petitioner(s)
 

Versus
 

REGISTRAR,
COOPERATIVE SOCIETIES & 2 - Respondent(s)
 

=============================================================
 
Appearance : 
MR
BS PATEL for
Petitioner(s) : 1 - 2. 
MR HK PATEL, AGP for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 2 -
3. 
=============================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE BANKIM.N.MEHTA
		
	

 

 
 


 

Date
: 02/08/2010 

 

 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE D.H.WAGHELA)

Learned
counsel Mr.Chirag Patel appearing with Mr. BS Patel submitted that
the petition has become infructuous and requested that it may be
disposed as such. Learned AGP having no objection, petition is
disposed as infructuous and Notice is discharged with no order as to
costs. It is clarified that no interim relief operates.

(D.H.WAGHELA, J.)

(BANKIM.N.MEHTA, J.)

shekhar/-

   

Top