Gujarat High Court Case Information System
Print
SCA/3274/2010 1/ 1 ORDER
IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
SPECIAL
CIVIL APPLICATION No. 3274 of 2010
=========================================================
SHOBHANABEN
JAYESHBHAI SHAH THROUGH POWER OF ATTORNEY HOLDER - Petitioner(s)
Versus
VIJAYKUMAR
MOHANLAL DESAI SALES OFFICER OR HIS SUCCESSOR & 1 - Respondent(s)
=========================================================
Appearance
:
MR
BJ TRIVEDI for
Petitioner(s) : 1
MR BS PATEL for Respondent(s) : 1 -
2.
=========================================================
CORAM
:
HONOURABLE
MR.JUSTICE KS JHAVERI
Date
: 14/09/2010
ORAL
ORDER
In view of the statement made by
Mr.J.T. Trivedi, learned advocate for the petitioner, in Civil
Application No.10603 of 2010 filed by the petitioner herein, since
the order dated 18th June 2010 passed by this Court has
been complied with, it would be in the fitness of things to direct
the concerned tribunal accordingly.
In view of aforesaid, the Gujarat
State Cooperative Tribunal, Ahmedabad, is directed to hear and
dispose of the appeal preferred by the petitioner herein within a
period of six months from the date of receipt of writ of present
order. The amount which is deposited by the petitioner will be given
set off to the petitioner, if ultimately it is decided against the
petitioner. The petition stands disposed of accordingly.
Direct Service is permitted.
(K.S.
Jhaveri, J)
Aakar
Top