Gujarat High Court
Mehsana vs State on 16 July, 2008
Gujarat High Court Case Information System
Print
SCA/2767/2008 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2767 of 2008
=================================================
MEHSANA
DISTRICT CENTRAL CO-OPERATIVE BANK LIMITED & 1 - Petitioner(s)
Versus
STATE
OF GUJARAT NOTICE SERVED UPON & 3 - Respondent(s)
=================================================
Appearance
:
MR
BS PATEL for Petitioner(s) : 1 - 2.MRS RANJAN B PATEL for
Petitioner(s) : 1 - 2.
GOVERNMENT PLEADER for Respondent(s) :
1,
RULE SERVED BY DS for Respondent(s) : 1 - 2.
MR AMAR N BHATT
for Respondent(s) : 3,
MS ARCHANA U AMIN for Respondent(s) :
4,
=================================================
CORAM
:
HONOURABLE
THE ACTING CHIEF JUSTICE MR. M.S.SHAH
and
HONOURABLE
MR.JUSTICE D.H.WAGHELA
Date
: 16/07/2008
ORAL ORDER
(Per
: HONOURABLE THE ACTING CHIEF JUSTICE MR. M.S.SHAH)
Mr
BS Patel, learned advocate for the petitioners states that in view of
the revised guidelines issued by the Reserve Bank of India the
petitioners have no objection to elections being held on the basis of
the said revised guidelines.
In
view of the above, the learned Advocate General is relieved from the
statement which was made earlier on 26.2.2008.
At
the request made on behalf of the learned Advocate General, S.O. to
5th August 2008.
(M.S. SHAH, Actg. C.J.)
(D.H. WAGHELA, J.)
zgs/-
Top