Gujarat High Court Case Information System
Print
CA/2693/2011 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
CIVIL
APPLICATION - FOR DIRECTION No. 2693 of 2011
In
SPECIAL
CIVIL APPLICATION No. 13439 of 2008
=========================================================
KHANODAR
(OLD) MILK PRODUCERS COOPERATIVE SOCIETY LTD & 2 - Petitioner(s)
Versus
STATE
OF GUJARAT & 5 - Respondent(s)
=========================================================
Appearance :
MR
KM PATEL Sr. Advocate with MR ASHISH H SHAH
for Petitioner(s) : 1 -
3.
MR PK JANI GOVERNMENT PLEADER with MR NJ Shah AGP for
Respondent(s) : 1,
None for Respondent(s) : 2 - 5.
NANAVATI
ASSOCIATES for Respondent(s) :
6,
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE V. M. SAHAI
and
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 19/10/2011
ORAL
ORDER
(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)
1. Mr.
PK Jani learned Government Pleader has placed on record the
instructions issued by the State Government vide letter dated
06.07.2011. However, the said communication has become subject matter
of challenge in Special Civil Application No.11115/2011, which is
reported to be pending.
2. In
view of the same, it will not be appropriate to permit the election
program to proceed, which, otherwise, would amount to allowing the
illegality to continue. Hence, the entire election proceedings is
ordered to be stayed and the respondents are restrained from
proceeding further with the election program. With the above
direction, the application stands disposed of.
3. The
main matter be listed for hearing on 18.11.2011.
[V.
M. SAHAI, J.]
[K.
S. JHAVERI, J.]
Pravin/*
Top