Gujarat High Court High Court

Kashibhai vs Registrar on 3 August, 2011

Gujarat High Court
Kashibhai vs Registrar on 3 August, 2011
Author: Abhilasha Kumari,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/8783/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 8783 of 2011
 

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

 

KASHIBHAI
NARANDAS PATEL & 1 - Petitioner(s)
 

Versus
 

REGISTRAR
COOPERATIVE SOCIETY GUJARAT STATE - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
B S PATEL, LEARNED ADVOCATE FOR MR CHIRAG B PATEL
for
Petitioner(s) : 1 - 2. 
MR J K SHAH,LEARNED ASSISTANT GOVERNMENT
PLEADER for
Respondent(s):1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

 
 


 

Date
: 03/08/2011 

 

 
 
ORAL
ORDER

Heard
Mr.B.S.Patel, learned advocate for Mr.Chirag B. Patel, learned
advocate for the petitioner, for some time. Learned advocate for the
petitioner has submitted that the foundation of the notice, issued
under Section 76-B of the Gujarat Co-operative Societies Act, 1961,
to the petitioner is that he has not made a deposit of Rs.20,000/-,
which is not the correct position, as is evident from communication
dated 28.01.2011, by the Bank to the District Registrar, indicating
that the petitioner has made a deposit of more than Rs.20,000/-. It
is further submitted that the provisions of Section 115-C of the
Gujarat Co-operative Societies Act, 1961, do not contemplate that
the deposit of Rs.20,000/- should be made, three years prior to the
election.

Notice,
returnable on 17.08.2011.

It
is open to the petitioner to apply for an adjournment, if the
hearing of the matter before the concerned authority is to take
place before the next date of hearing.

In
addition to the normal mode of service, Direct Service, today, is
also permitted.

[SMT.

ABHILASHA KUMARI, J.]

..mitesh..

   

Top