Gujarat High Court Case Information System
Print
LPA/176/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
LETTERS
PATENT APPEAL No. 176 of 2010
In
SPECIAL
CIVIL APPLICATION No. 11304 of 2009
With
CIVIL
APPLICATION No. 1283 of 2010
In
LETTERS
PATENT APPEAL No. 176 of 2010
=========================================================
JAY
VIJAY MAHILA MANDAL - Appellant(s)
Versus
STATE
OF GUJARAT & 3 - Respondent(s)
=========================================================
Appearance
:
MR
HARNISH V DARJI
for
Appellant
GOVERNMENT PLEADER for Respondent(s) : 1 - 3.
MR
MASUD I PATEL for Respondent(s) :
4,
=========================================================
CORAM
:
HONOURABLE
THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
and
HONOURABLE
MR.JUSTICE K.M.THAKER 22nd November 2010
ORAL
ORDER
(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)
Inspite
of Order dated 8th
February 2010, the respondents have not filed specific affidavit with
regard to Self Help Group Scheme nor they are in a position to state
what, under the Scheme is known as Self Help Group . In the
circumstances, we direct the District Supply Officer, Surendranagar
to file counter affidavit and appear in person to assist the Court.
Counsel
for the State will inform the concerned Officer of his appearance on
the next date of hearing. Post the matter on 15th
December 2010 within
5 cases.
The
prayer for interim
relief is rejected. Civil Application No. 1283 of 2010 stands
disposed of.
Let copy of this order be handed over to Ms. Trusha K. Patel,
learned counsel for the respondent-State.
{S.J
Mukhopadhaya, CJ.}
{K.M
Thaker, J.}
prakash*
Top