Gujarat High Court High Court

Sahdevsinh vs State on 12 May, 2010

Gujarat High Court
Sahdevsinh vs State on 12 May, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5995/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5995 of 2010
 

With


 

SPECIAL
CIVIL APPLICATION No. 5996 of 2010
 

To


 

SPECIAL
CIVIL APPLICATION No. 6003 of 2010
 
=========================================================

 

SAHDEVSINH
KESHUBHA - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 3 - Respondent(s)
 

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

 

Appearance
: 
MR
KL DAVE for
Petitioner(s) : 1, 
None for Respondent(s) : 1 -
4. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

				Date
: 12/05/2010 

 

ORAL
ORDER

I
have heard Mr. K.L. Dave, learned counsel for the petitioner. It is
submitted by him that the Liquidator has been appointed by order
dated 05.11.1998, and by virtue of powers under Section-161 of the
Gujarat Co-operative Societies Act, 1961, liquidation proceedings can
be extended upto a maximum period of seven years.

It
is further submitted that in the present case, the tenure of seven
years has expired on 31st December, 2006, whereas the
impugned Notice has been issued on 4th January, 2010. The
learned counsel for the petitioner has relied upon the judgment in
Naynaben Jashvantsinh Vihol Vs. State of Gujarat & Others,
2010(1) G.L.H. 538.

Issue
Notice, returnable on 18.06.2010.

By
way of ad-interim relief, the execution, implementation and operation
of the impugned Notice dated 4th January, 2010, shall
remain stayed, till then.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top