Gujarat High Court High Court

Present vs Shri on 18 August, 2010

Gujarat High Court
Present vs Shri on 18 August, 2010
Author: G.S.Singhvi,&Nbsp;Honourable Mr.Justice P.B.Majmudar,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	


 


	 

SCA/20085/2005	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 20085 of 2005
 

With


 

SPECIAL
CIVIL APPLICATION No. 20086 of 2005
 

To


 

SPECIAL
CIVIL APPLICATION No. 20093 of 2005
 
 
======================================

MOHANI
TIBERVA SEVA SAHKARI MANDLI LTD AND OTHERS

Versus

AUTHORISED
OFFICER AND COOPERATIVE OFFICER, MARKETING AND OTHERS

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

Present
:

Shri Dilip B Rana for the petitioners.
Shri
SP Hasurkar, Assistant Government Pleader for respondent No.1.
Shri
BS Patel for respondent No.2.
None for respondent No.

3.
======================================

CORAM
:

HONOURABLE
MR.JUSTICE G.S.SINGHVI

and

HONOURABLE
MR.JUSTICE P.B.MAJMUDAR

Date
: 25/10/2005

In
these petitions, the petitioners have prayed for quashing orders
dated 2.9.2005 and 9.9.2005 passed by Authorised Officer and
Cooperative Officer, Marketing concerned District Registrar,
Cooperative Societies, Surat.

Learned
counsel for the petitioners say that his clients will not challenge
the election held for Agricultural Produce Market Committee, Surat,
on the basis of electoral rolls prepared after passing of the
impugned orders.

On
the merits of the case, learned counsel for the parties agree that
the issues raised in the aforementioned Special Civil Applications
are identical to those raised in Special Civil Application No.20076
of 2005 and other connected matters, which have been decided today.
They also agree that these Special Civil Applications may also be
disposed of in similar terms.

In
view of the statement made by the learned counsel for the parties,
the Special Civil Applications are allowed. Orders dated 2.9.2005 and
9.9.2005 passed by respondent No.1 are quashed. The detailed reasons
and directions contained in order passed today in Special Civil
Application No.20076 of 2005 and connected matters shall be read as
part of this order.

Copies
of this order be placed on the record of Special Civil Application
Nos.20086 to 20093 of 2005.

(G.S.SINGHVI)

JUDGE

(P.B.MAJMUDAR)

JUDGE

/malek

   

Top