Gujarat High Court
Rajasthali vs State on 9 May, 2011
Gujarat High Court Case Information System
Print
SCA/2861/2011 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 2861 of 2011
To
SPECIAL
CIVIL APPLICATION No. 2866 of 2011
With
SPECIAL
CIVIL APPLICATION No. 2873 of 2011
To
SPECIAL
CIVIL APPLICATION No. 2875 of
2011
=========================================================
RAJASTHALI
JUTH SEVA SAHKARI MANDLI LTD THROUGH PRESIDENT/ - Petitioner(s)
Versus
STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
=========================================================
Appearance
:
MR
BAIJU JOSHI for
Petitioner(s) : 1,
MR K P RAVAL AGP for Respondent(s) : 1,
NOTICE
SERVED BY DS for Respondent(s) : 1 -
4.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE S.R.BRAHMBHATT
Date : 09/05/2011
ORAL ORDER
Learned
AGP Mr.K.P.Raval has produced the communication dated 13.04.2011
alongwith the request of the respective societies for dropping or
filing the proposal for amendment. The xerox copy of the
communication alongwith the xerox copies of the request of societies
shall be placed on record during the course of day by learned AGP
Mr.K.P.Raval.
In
view of this, as the challenges to the order are no more in
existence, all the petitions become infructuous. Therefore, all the
petitions are disposed of. No order as to costs.
[S.R.BRAHMBHATT,
J.]
..mitesh..
Top