SCA/8719/2008 1/ 1 ORDER IN THE HIGH COURT OF GUJARAT AT AHMEDABAD SPECIAL CIVIL APPLICATION No. 8719 of 2008 ========================================================= SARIYAD DOODH UTPADAK SAHAKARIMANDALI LTD - Petitioner(s) Versus STATE OF GUJARAT & 6 - Respondent(s) ========================================================= Appearance : MR PRAKASH K JANI for Petitioner(s) : 1, GOVERNMENT PLEADER for Respondent(s) : 1 - 2. NOTICE SERVED BY DS for Respondent(s) : 1 - 7. ========================================================= CORAM : HONOURABLE MR.JUSTICE RAVI R.TRIPATHI Date : 22/08/2008 ORAL ORDER
The
Learned Advocate General is awaiting instruction in writing. At his
request, the matter is adjourned to 5th September,2008.
The Learned Advocate General states that in the meantime, letter
dated 11.06.2008 Annexure Ă˝ ‘F’ and ‘G’ from Agricultural &
Co-operation Department to the Registrar, Co-operative Societies,
Gandhinagar, and from the Registrar, Co-operative Societies,
Gandhinagar, to the District Collector, Police Officers, and District
Registrar, Co-operative Societies, will not be acted upon. Similarly
letter dated 12.06.2008 addressed by the District Registrar, to the
Police Officer will also not be acted upon.
Direct
service is permitted.
[RAVI
R.TRIPATHI,J.]
bddave