Gujarat High Court High Court

Prachina vs District on 27 September, 2010

Gujarat High Court
Prachina vs District on 27 September, 2010
Author: Ks Jhaveri,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/6790/2009	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 6790 of 2009
 

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


 

PRACHINA
CO OPERATIVE HOUSING SOCIETY LTD - Petitioner(s)
 

Versus
 

DISTRICT
REGISTRAR & 2 - Respondent(s)
 

=========================================================
Appearance : 
MRS
NASRIN N SHAIKH for
Petitioner(s) : 1, 
MR NIKUNT RAVAL ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
MR RAVINDRA SHAH for Respondent(s) : 2, 
MRS
KANAN R SHAH for Respondent(s) : 2, 
RULE SERVED BY DS for
Respondent(s) : 3.2.1, 3.2.2,3.2.3
 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

Date
: 27/09/2010 

 

ORAL
ORDER

The
present petition is disposed of by directing the petitioner –
society to approach the appellate authority within a period of
fifteen days from today as the petitioner-society has an alternative
remedy under Section 153 of the Gujarat Co-operative Societies Act,
1961.

If
the petitioner approaches the appellate authority, the appellate
authority will not raise the point of limitation since the petitioner

– society was pursuing the matter before this Court under a
bona-fide mistake from July, 2009. The appellate authority will
consider the case of petitioner – society on merits and in
accordance with law. The stay granted by this Court shall continue
upto 11th October, 2010.

(K
S JHAVERI, J.)

sompura

   

Top