Gujarat High Court High Court

=========================================Appearance vs Ms Manisha L Shah on 31 March, 2010

Gujarat High Court
=========================================Appearance vs Ms Manisha L Shah on 31 March, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3967/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3967 of 2010
 

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

NAJAPUR
SEVA SAHAKARI MANDALI LIMITED THROUGH CHAIRMAN AND ANOTHER 

 

Versus
 

DISTRICT
REGISTRAR AND OTHERS 

 

=========================================Appearance
: 
MR BS PATEL for
MR CHIRAG B PATEL for
the Petitioners  
MS MANISHA L SHAH, ASSTT GOVERNMENT PLEADER for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 
 


 

Date
: 31/03/2010 

 

ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

RULE
returnable on 05.04.2010.

The
learned counsel for the petitioners has drawn the attention of the
Court to Rule 32(1A) of the Gujarat Co-operative Societies Rules,
1965, which requires that before any order is made by the Registrar
for removal, an opportunity of hearing is required to be given. He
has further invited the attention of the Court to Annexure-‘A’ (page

19), where we do not find that any formality of issuing notice was
done by the Registrar. The contention of the learned counsel for the
petitioners is that no notice was issued to the petitioners. In
that view of the matter, we are of the considered opinion that effect
and operation of the orders at Annexure-‘A’ dated 26.3.2010 and
Annexure-‘B’ dated 26.3.2010 is stayed until further orders.

Direct
service is permitted today.

(BHAGWATI
PRASAD, J.)

(J.C.

UPADHYAYA, J.)

omkar

   

Top