Gujarat High Court Case Information System
Print
SCA/2870/2010 2/ 2 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2870 of
2010
=========================================================
NAYANABEN
WD/O BHAGWANDAS BACHCHAW & 1 - Petitioner(s)
Versus
DISTRICT
REGISTRAR (CO-OP SOCIETIES) & 2 - Respondent(s)
=========================================================
Appearance
:
MR
NAYAN D PAREKH for
Petitioner(s) : 1 - 2.
None for Respondent(s) : 1 - 2.
GOVERNMENT
PLEADER for Respondent(s) :
3,
=========================================================
CORAM
:
HON'BLE
SMT. JUSTICE ABHILASHA KUMARI
Date
: 08/03/2010
ORAL
ORDER
The
learned counsel for the petitioners has moved a Draft Amendment.
It
transpires from a reading thereof that Notice dated 27.02.2001 (typed
version) has been annexed at page No.17B to the Draft Amendment.
However, it is stated by Mr. Nayan D. Parekh, learned counsel for the
petitioners that the date on the said Notice is wrong, and in fact it
should be 27.2.2010.
The
learned counsel for the petitioners has not annexed the original or
certified copy of the said Notice. The said Draft Amendment,
therefore, cannot be permitted, in the absence of the authentic
document. The same is being returned to him, forthwith.
The
learned counsel for the petitioners prays for permission to move a
fresh Draft Amendment. He may do so, after complying with the above
observations on, or before, 12th
March, 2010.
(Smt. Abhilasha Kumari, J.)
Safir*
Top