Gujarat High Court High Court

Mehsana vs State on 2 August, 2011

Gujarat High Court
Mehsana vs State on 2 August, 2011
Author: Md Shah,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5492/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5492 of 2008
 

With


 

CIVIL
APPLICATION No. 7544 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 5492 of 2008
 

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

MEHSANA
JILLA PANCHAYAT KARMACHARI CO-OP BANK LTD - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 2 - Respondent(s)
 

=========================================
 
Appearance : 
MR
PRAKASH K JANI for
Petitioner(s) : 1, 
MR LR POOJARI, ASST. GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) : 1 -
3. 
RULE SERVED for Respondent(s) : 1 -
3. 
=========================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE MD SHAH
		
	

 

 
 


 

Date
: 02/08/2011 

 

 
 


 

 ORAL
ORDER

IN SPECIAL CIVIL APPLICATION

Learned
advocate for the petitioner seeks permission to withdraw present
petition. Permission is granted. Petition stands disposed of as
withdrawn. Rule discharged. Interim relief, if any, stands vacated.

ORAL
ORDER IN CIVIL APPLICATION

It
is submitted by Mr.Joshi, learned advocate for the applicants of
Civil Application No.7544 of 2011 that after election, newly elected
body came into existence and with ulterior motive the petitioner of
Special Civil Application No.5492 of 2008 has passed resolution to
withdraw the petition and so he requested time to enable him to
challenge the notice dated 03.08.2007 issued by District Registrar,
Cooperative Societies, Mehsana under section 86 of the Gujarat
Cooperative Societies Act by filing fresh petition and he has also
requested that said notice may not be implemented for two weeks.
There is force in the argument of Mr.Joshi, learned advocate.

In
view of above, Notice dated 03.08.2007 issued by the District
Registrar, Cooperative Socialites, Mehsana will not be implemented
for fifteen days.

In
view of above, learned advocate for the applicants of Civil
Application seeks permission to withdraw Civil Application.
Permission is granted. Civil Application stands disposed of.

If
any fresh petition is preferred by the applicants of Civil
Application No.7544 of 2011, then, order of withdrawal of main
petition will not come in the way and will be decided in accordance
with law.

[M.D.Shah,
J.]

satish

   

Top