Gujarat High Court High Court

Khambhat vs State on 25 July, 2008

Gujarat High Court
Khambhat vs State on 25 July, 2008
Author: R.M.Doshit,&Nbsp;Honourable Mr.Justice D.Dave,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/963120/2008	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 9631 of 2008
 

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

 

KHAMBHAT
TALUKA CO-OPERATIVE PURCHASE AND SALES UNION LTD. & 1 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 6 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
CHIRAG B PATEL for
Petitioner(s) : 1 - 2. 
GOVERNMENT PLEADER for Respondent(s) :
1, 
None for Respondent(s) : 2 -
7. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MS. JUSTICE R.M.DOSHIT
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE SHARAD D.DAVE
		
	

 

 
 


 

Date
: 25/07/2008 

 

 
ORAL
ORDER

(Per
: HONOURABLE MS. JUSTICE R.M.DOSHIT)

Notice
to the respondents returnable on 11th August, 2008. Direct
service is permitted on condition that the service shall be effected
latest by 31st July, 2008.

Pending
this petition, it is directed that the respondents authorities will
hold the elections of the petitioner society in accordance with law.

(
Ms.R.M.Doshit, J )

(
Sharad D Dave, J )

srilatha

   

Top