Gujarat High Court Case Information System
Print
SCA/16258/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 16258 of 2011
With
SPECIAL
CIVIL APPLICATION No. 16265 of 2011
With
SPECIAL
CIVIL APPLICATION No. 16266 of 2011
=========================================
BERAJA
GOPALAK VIVIDH KARYAKARI SAHAKARI MANDALI LTD & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================
Appearance :
MR
MIHIR THAKORE, SENIOR COUNSEL with MR DIPEN DESAI
for Petitioner(s) : 1 -
3.MS VYOMA K JHAVERI for Petitioner(s) : 1 - 3.
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