Gujarat High Court High Court

Gandhinagar vs State on 17 July, 2008

Gujarat High Court
Gandhinagar vs State on 17 July, 2008
Bench: Mohit S. D.H.Waghela, D.H.Waghela
  
	 
	 
	 
	 
	 
	 
	 
	

 
 


	 

SCA/8749/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8749 of 2008
 

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

GANDHINAGAR
DISTRICT CO-OP. UNION & 1 - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

================================================= 
Appearance
: 
MR
BS PATEL with MR CHIRAG B PATEL for Petitioner(s) : 1 - 2. 
MR
SHIVANG SHUKLA AGP for Respondent(s) : 1, 
NOTICE SERVED BY DS for
Respondent(s) : 1 -
3. 
=================================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE ACTING CHIEF JUSTICE MR. M.S.SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE D.H.WAGHELA
		
	

 

 
 


 

Date
: 17/07/2008  
ORAL ORDER

(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)

Leave
to add Dehgam Road Truck Transport Cooperative Society Ltd.
(plaintiff in Lavad suit No.292 of 2008) and Collector, Gandhinagar
as respondent Nos.4 and 5 respectively.

Notice
to the newly added parties returnable on 4th August 2008.

There
shall be ad-interim stay of the order dated 24.6.2008 of the Gujarat
State Cooperative Tribunal in Revision Application No.88 of 2008
(Annexure-E to the petition) with a clarification that in view of the
order dated 28.4.2008 of the State Government in the Agriculture and
Cooperation Department (Annexure-A) declaring the Gandhinagar
District Cooperative Union Ltd. as a specified society under Section
74C of the Gujarat Cooperative Societies Act, 1961 and circular dated
30.4.2008 (Annexure-B), the Collector shall proceed to hold elections
of the members of the Managing Committee of Gandhinagar District
Cooperative Union Ltd. in accordance with the provisions of the
Gujarat Specified Societies (Elections to Committee) Rules, 1982. If
the petitioners cooperate with the Collector for the above election
process, respondent Nos.1 to 3 shall not appoint any custodian for
petitioner No.1 – Gandhinagar District Cooperative Union Ltd..

Direct
service is permitted.

(M.S. SHAH, Actg. C.J.)

(D.H. WAGHELA, J.)

zgs/-