Gujarat High Court High Court

Patel vs Unknown on 17 August, 2010

Gujarat High Court
Patel vs Unknown on 17 August, 2010
Author: K.M.Mehta,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

MCA/1447/2005	 3/ 3	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

 


 

MISC.CIVIL
APPLICATION - FOR REVIEW No. 1447 of 2005
 

In


 

MISC.CIVIL
APPLICATION No. 880 of 2003
 

In
MISC.CIVIL APPLICATION No. 777 of 1996
 

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

 

PATEL
HIRALAL AMRABHAI BHULABHAI - Applicant(s)
 

Versus
 

AVAKHAL
VIVIDH KARAYAKARI SEVA SAHKARI MANDALI LIMITED - Opponent(s)
 

=========================================================
 
Appearance
: 
MR
HARIN P RAVAL for
Applicant(s) : 1, 
MR DG CHAUHAN for Opponent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE K.M.MEHTA
		
	

 

 
 


 

Date
: 18/08/2006 

 

 
 
ORAL
ORDER

1. This
Court passed the orders dated 4.8.2006 and 11.8.2006. In spite of
two orders, the Registrar of the Tribunal and the Board of Nominees
have not send the record of Lavad Case No.1458 of 1977 in the matter
of Avakhal Vividh Karyakari Seva Sahkari Mandali Limited Vs. Patel
Hiralal Amrabhai Bhulabhai.

2.
To-day one Shri J.H.Pathak, Office Superintendent and Shri Hemant
Sodha, Clerk working in the Office of District Registrar, Vadodara
District, have personally remained present before this Court and
stated that they have brought a file containing xerox copies of the
record, but the District Registrar has stated that the original
record is not traceable.

3.
It may be noted that this matter is pending since long time and
the District Registrar has stated that it will be difficult to obtain
the original record of the case, however, this Court will give one
more chance to the office of the District Registrar to send the
original record of the case by 07th September, 2006.

4.
The Registry is directed to send again reminder to the authorities
by Fax with the clear direction that the record will have to be come
by Special Messenger so as to reach this Court on or before 07th
September, 2006. If by any chance the District Registrar does not
send the record of the case, then in that eventuality the Registrar
of the Co-operative Tribunal will file his explanation as to why the
record of the case is not send to this Court.

5. In
view of the same, the matter to be kept on 08th September,
2006.

(
K.M. MEHTA, J. )

syed/

   

Top