Gujarat High Court High Court

Dasrathbhai vs State on 21 August, 2008

Gujarat High Court
Dasrathbhai vs State on 21 August, 2008
Author: Ravi R.Tripathi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/9906/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9906 of 2008
 

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


 

DASRATHBHAI
J PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
Appearance : 
MR
PRAKASH K JANI for Petitioner(s) : 1, 
MISS
KRINA CALLA, ASSISTANT GOVERNMENT PLEADER for Respondent(s) :
1, 
NOTICE SERVED BY DS for Respondent(s) : 1 - 3. 
MR DILIP B
RANA for Respondent(s) : 4 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 21/08/2008 

 

 
ORAL
ORDER

Mr.

D.B.Patel, District Registrar, Co-operative Societies, Patan, is
present before the Court.

2. Mr.

P. K. Jani, learned advocate for the petitioner places on record
further affidavit alongwith Annexures, one of which is order dated
11.08.2008 (112) by which the District Registrar, appointed
Mr.V.K.Patel as an administrator of the petitioner ? Co-operative
Societies, Patan, of respondent No.3 ? The Patan Taluka Kharid
Vechan Sahakari Sangh Ltd.

3. Learned
A.G.P. Miss Calla, explained to the District Registrar, Co-operative
Societies, Patan about the question of jurisdiction in passing the
Order dated 11.08.2008. On instruction of Mr.D.B.Patel, the
Registrar, District Co-operative Societies, Patan,learned A.G.P. Miss
Calla, seeks a day’s time to rectify the mistake. The matter is
adjourned tomorrow i.e. 22.08.2008.

[RAVI
R. TRIPATHI,J]

bdd.

   

Top