Gujarat High Court High Court

Jayantibhai vs State on 26 May, 2008

Gujarat High Court
Jayantibhai vs State on 26 May, 2008
Author: K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/7871/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 7871 of 2008
 

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


 

JAYANTIBHAI
ISHWARBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 4 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PS CHAMPANERI for Petitioner(s) : 1, 
MR SUMIT
SHAH GOVERNMENT PLEADER for Respondent(s) : 1, 
None for
Respondent(s) : 2 - 4. 
MR DILIP B RANA for Respondent(s) :
5, 
=========================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.THAKER
		
	

 

					Date
: 26/05/2008 

 

 
ORAL
ORDER

In
view of the assertion by the petitioner in the petition that the
petitioner ? Jayantibhai Ishwarbhai Patel was not present in
meeting held on 24.6.1996 and had raised objection on 20.7.1996, when
the Resolution was passed. Mr. Sumit Shah, learned Government Pleader
for respondent No.1 ? State, upon
the instruction of Mr. A.C. Pathan, Legal Superintendent, Office of
the Registrar, Cooperative Societies, Gujarat State, Gandhinagar
submits, without prejudice to the rights and contentions, that in the
meanwhile, nomination submitted by the petitioner will not be
rejected merely on the ground of the impugned order. Thus, NOTICE
returnable on 16.6.2008. Direct service is permitted.

(K.M.

THAKER, J.)

ynvyas

   

Top