Gujarat High Court Case Information System
Print
SCA/6979/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 6979 of 2010
=========================================================
SAHYOG
COOPERATIVE BANK LTD (IN LIQUIDATION) - Petitioner(s)
Versus
STATE
OF GUJARAT & 1 - Respondent(s)
=========================================================
Appearance :
MR
PS CHAMPANERI for Petitioner(s) : 1,
MR PRANAV DAVE AGP for
Respondent(s) : 1,
NOTICE SERVED for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date : 13/09/2010
ORAL
ORDER
1. By
way of this petition, the petitioner has prayed to direct respondent
no. 2. to consider the application dated 10.12.2009 for grant of
exemption from operation of the provisions of Section 114 of the
Act.
2. Heard
learned counsel for the respective parties and perused the documents
on record. Looking to the peculiar facts of the case, the
respondent-authority is directed to consider and decide the
application dated 10.12.2009 preferred by the petitioner for grant of
exemption from operation of the provisions of Section 114 of the Act,
in accordance with law, within a period of three months from the date
of receipt of writ of this order.
3. With
the above observation and direction, the petition stands disposed of.
Direct Service is permitted.
[K.S.
JHAVERI, J.]
/phalguni/
Top