Gujarat High Court High Court

Ajitsinh vs Deputy on 21 July, 2008

Gujarat High Court
Ajitsinh vs Deputy on 21 July, 2008
Bench: Ravi R.Tripathi
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/911120/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9111 of 2008
 

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

AJITSINH
RAMSINH THAKORE - DIRECTOR, BARODA JILLA & 1 - Petitioner(s)
 

Versus
 

DEPUTY
COLLECTOR & ELECTION OFFICER & 5 - Respondent(s)
 

=================================================
 
Appearance
: 
MR PRAKASH K JANI for
Petitioner(s) : 1 - 2. 
Mr.APURVA DAVE, ASST 	GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2,4 - 5. 
MR
TUSHAR MEHTA for Respondent(s) :
3, 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/07/2008 

 

 
 
ORAL
ORDER

Mr.Prakash
K. Jani, learned advocate for the petitioners moves draft amendment.
The same is allowed.

Mr.Prakash
K. Jani, learned advocate further requested that petitioner no.1 may
be grated two months time to deposit the amount as is directed by
order dated 9th July 2008 (para 4), viz. 50% of the
quantified amount. Time to deposit the amount is granted till 24th
September 2008.

Learned
advocate Mr.Tushar Mehta for respondent no.3 states that
communication dated 19th May 2008 will not be insisted
upon. Learned advocate Mr.Tushar Mehta submitted that after payment
is made, respondent no.3 will start issuing agenda to the
petitioners.

Mr.Prakash
K. Jani, learned advocate submitted that petitioner no.2 has already
paid the amount, therefore, respondent no.3 may start issuing agenda
to petitioner no.2 and may start issuing agenda to petitioner no.1
too after payment is made. Order accordingly.

2.
Mr.Tushar Mehta, learned advocate for respondent no.3 requested that
the Registrar be directed to decide the question of disability on
account of order passed under section 93 of the Gujarat Cooperative
Societies Act, 1961, in light of Rule 32, in a stipulated time frame.
The request is found reasonable. The Registrar is directed to
decide the question of disability by 25th Nov. 2008.
Adjourned to 25th September 2008.

(RAVI R. TRIPATHI, J.)

karim