Gujarat High Court Case Information System
Print
SCA/19257/2006 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 19257 of 2006
=========================================================
CITICORP
FINANCE (INDIA) LTD. - Petitioner
Versus
DISTRICT
REGISTRAR OF CO.OPERATIVE SOCIETIES - Respondent
=========================================================
Appearance :
MR
BR GUPTA for
Petitioner : 1,
GOVERNMENT PLEADER for Respondent : 1,
RULE
SERVED BY DS for Respondent :
1,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date
: 15/04/2011
ORAL
ORDER
Shri
Gupta, learned advocate has submitted that in view of the order of
Division Bench dated 2.2.2010 passed in Letters Patent Appeal No. 154
of 2010 with Civil Application No. 982 of 2010 in Civil Application
No. 727 of 2010 in Special Civil Application No. 19257 of 2006, the
office ought not to have listed this group of petitions as the
Letters Patent Appeal No. 113 of 2010 has so far not been disposed
of.
This
Court has noticed that the order, which has been relied upon by Shri
Gupta is also placed on the record of this matter. Office ought to
have take a note of it and acted accordingly. The office is directed
to examine it and act in accordance with the direction of the
Division Bench.
(S.R.BRAHMBHATT,
J.)
pallav
Top