Gujarat High Court High Court

Jamabhai vs Shankarbhai on 6 May, 2011

Gujarat High Court
Jamabhai vs Shankarbhai on 6 May, 2011
Author: Mohit S. Devani,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/1415620/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 14156 of 2008
 

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


 

JAMABHAI
SAGATHABHAI DESAI - Petitioner(s)
 

Versus
 

SHANKARBHAI
CHAUDHARY CHAIRMAN & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
YH VYAS for Petitioner(s) : 1,                                       
                                                                 MR
HIMANSU M PADHYA for Petitioner(s) : 1, 
MR KETAN D SHAH for
Respondent(s) : 1, 
None for Respondent(s) : 2 -
4. 
================================================= 

 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR. JUSTICE MOHIT S. SHAH
		
	
	 
		 
			 

 

			
		
		 
			 

                             and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MS.JUSTICE H.N.DEVANI
		
	

 

 
 


 

Date
: 01/12/2008  
ORAL ORDER

(Per
: HONOURABLE MR. JUSTICE MOHIT S. SHAH)

This
petition is disposed of with a direction that if the the petitioner
makes a representation to the District Registrar of Co-operative
Societies, within two weeks from today, the District Registrar,
Co-operative Societies will look into the matter and take appropriate
decision within two months from the date of receipt of the
representation.

Direct
Service is permitted.

[M.S.

SHAH, J.]

[HARSHA
DEVANI, J.]

sundar/-

   

Top