Gujarat High Court High Court

Anandpar vs State on 3 November, 2011

Gujarat High Court
Anandpar vs State on 3 November, 2011
Author: R.M.Chhaya,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/16247/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 16247 of 2011
 

With
 

SPECIAL
CIVIL APPLICATION No. 16250 of 2011
 

To
 

SPECIAL
CIVIL APPLICATION No. 16257 of 2011
 

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


 

ANANDPAR
SEVA SAHAKARI MANDLI LTD & 8 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THRO THE SECRETARY & 5 - Respondent(s)
 

=========================================
 
Appearance : 
MR
MIHIR THAKORE, SENIOR COUNSEL with MR DIPEN DESAI
for Petitioner(s) : 1 -
9.MS VYOMA K JHAVERI for Petitioner(s) : 1 - 9. 
GOVERNMENT PLEADER
for Respondent(s) : 1, 
None for Respondent(s) : 2 -
6. 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE R.M.CHHAYA
		
	

 

Date
: 03/11/2011  
 
ORAL ORDER

1. Leave
to amend the annexures. Draft amendment is granted.

2. Heard
Mr. Mihir Thakore, learned Senior Counsel with Mr. Dipen Desai and
Ms. Vyoma Jhaveri for the petitioners.

3. NOTICE
returnable on 9.11.2011.

4. The
petitioners are directed to file fresh amended memo of petition
before the returnable date.

5. As
such, the petitioners have prayed for a very wide interim relief in
Para 6(B) of the petition. However, considering the submissions made
and taking into consideration the fact that the matters pertain to
election of Market Committee and as per the election programme, the
final list as per Rule 8 is to be published on 5.11.2011, in order to
avoid any irretrievable situation and taking into consideration the
prima facie case, respondent No.4 is directed to include the name of
the petitioners in the final list that may be published as per the
election programme on 5.11.2011, subject to further orders of this
Court. As per the election programme, the stage of Rule 10(B) is to
take place on 7.12.2011. Hence, no further interim relief is
necessary at this stage. Direct service is permitted today.

A
copy of this order may be given to the learned AGP, Mr. J.K. Shah.

[R.M.

CHHAYA, J.]

mrpandya

   

Top