Gujarat High Court Case Information System
Print
SCA/1239/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 1239 of 2010
with
SPECIAL
CIVIL APPLICATION No. 971 of 2010
=========================================================
DESAI
RAMJIBHAI KARAMSIBHAI - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance
:
MR
VC VAGHELA for
Petitioner(s) : 1,
MR AJ DESAI, ASSTT. GOVERNMENT PLEADER for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 2 - 6.
MR
HM JADEJA for Respondent(s) : 5,
MR DIPEN A DESAI for
Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE D.H.WAGHELA
and
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 20/10/2010
COMMON
ORAL ORDER
(Per :
HONOURABLE MR.JUSTICE D.H.WAGHELA)
1. Having
heard learned counsel on both sides, the petitions are admitted and
notice of Rule is waived by learned counsel appearing on both sides
since the impugned order is common in both the petitions.
2. Since
the cooperative Society, i.e. Shri Sakra Sewa Sahakari Mandali
Limited, has relied upon the order dated 04.01.2008 for its revival
by the order of District Registrar, Cooperative Societies, Patan, and
that order appears to have been made under the provisions of Section
19 of the Gujarat Cooperative Societies Act, 1961 (a copy of which is
placed and taken on record); and as the Society is stated to be
functioning as per the Resolution made for the purpose of its
revival, learned counsel for the Society is directed to file detailed
affidavit in respect of the working of the Society after its revival,
annexing the audited and unaudited annual accounts of the Society and
learned counsel for the Registrar is directed to file an affidavit,
explaining and justifying the order dated 04.01.2008 of revival,
annexing with it, the record considered at the time of ordering
revival of the Society.
3. The
petitions are ordered to be listed on the admission Board on
27.10.2010, as far as practicable for final disposal.
(D.H.Waghela,
J.)
(Smt.Abhilasha Kumari, J.)
(sunil)
Top