Gujarat High Court Case Information System
Print
SCA/11800/2009 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 11800 of 2009
=========================================================
JOITARAM
JETHABHAI PATEL & 2 - Petitioner(s)
Versus
REGISTRAR
COOPERATIVE SOCIETIES & 1 - Respondent(s)
=========================================================
Appearance
:
MR
GM JOSHI for
Petitioner(s) : 1 - 3.
MR JANAK RAVAL, AGP for Respondent(s) :
1,
NOTICE SERVED BY DS for Respondent(s) : 1 - 2.
MR PRIYANK P
JHAVERI for Respondent(s) :
2,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE JAYANT PATEL
Date
: 13/01/2010
ORAL
ORDER
It
is an admitted position that against the impugned order passed by
the Registrar, Cooperative Societies under Section 112 of the
Gujarat Cooperative Societies Act (hereinafter referred to as ‘the
Act’ for short), the petitioners have statutory remedy of preferring
revision under Section 155 of the Act.
Under
the circumstances, by way of self-imposed restrictions in exercise
of the jurisdiction under Article 226 of the Constitution of India,
the present petition is not entertained. Hence, disposed of
accordingly. It is observed that if such revision is preferred,
rights and contentions of both the sides shall remain open. It is
further observed that if the revision is preferred by the
petitioner, the same shall be heard as early as possible.
(Jayant
Patel, J.)
vinod
Top