Gujarat High Court High Court

Sabarkantha vs V on 12 May, 2010

Gujarat High Court
Sabarkantha vs V on 12 May, 2010
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice Kureshi,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/308/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

LETTERS
PATENT APPEAL No. 308 of 2010
 

In


 

SPECIAL
CIVIL APPLICATION No. 12548 of 2009
 

With


 

CIVIL
APPLICATION No. 1913 of 2010
 

In


 

LETTERS
PATENT APPEAL No. 308 of 2010
 

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


 

SABARKANTHA
DISTRICT COOPERATIVE PURCHASE & SALES UNION LTD - Appellant(s)
 

Versus
 

V
J PATEL, CHAIRMAN & 3 - Respondent(s)
 

=================================================
 
Appearance : 
MR
SHALIN N MEHTA for Appellant(s) : 1, 
NOTICE SERVED for
Respondent(s) : 1 - 2. 
MS MANISHA L SHAH, AGP for Respondent(s) :
3 - 4. 
=================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE AKIL KURESHI
		
	

 

 
 


 

Date
: 12/05/2010  
ORAL ORDER

(Per
: HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

One
of the questions is whether the writ petition was maintainable
against the society in question. Inspite of notice, 1st
and 2nd respondents have not appeared. The 3rd
and 4th respondents are represented by learned AGP Ms
Manisha L Shah. The appeal is accordingly admitted.

List
the matter on 12th July, 2010 for hearing.

The
interim order passed on 19.2.2010 is made absolute. The Civil
Application stands disposed of.

[S.J.MUKHOPADHAYA,
C.J.]

[AKIL
KURESHI, J.]

Sundar/-

   

Top