Gujarat High Court High Court

Shree vs Union on 9 February, 2011

Gujarat High Court
Shree vs Union on 9 February, 2011
Author: Mr.S.J.Mukhopadhaya,&Nbsp;Honourable Mr.Justice K.M.Thaker,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

LPA/92/2011	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

 


 

LETTERS
PATENT APPEAL No. 92 of 2011
 

In


 

SPECIAL
CIVIL APPLICATION No. 1658 of 2010
 

With
 

CIVIL
APPLICATION No. 652 of 2011
 

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

 

SHREE
MAROLI VIBHAG KHAND UDYOG SAHKARI MANDALI LTD - Appellant(s)
 

Versus
 

UNION
OF INDIA THRO.SECRETARY MINISTRY OF CONSUMER AFFAIRS - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PRAVIN P PANCHAL
for
Appellant 
None for
Respondent 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			THE CHIEF JUSTICE      MR. S.J. MUKHOPADHAYA
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

 HONOURABLE
			MR.JUSTICE K.M.THAKER  9th February 2011
		
	

 

 ORAL
ORDER

(Per :

HONOURABLE THE CHIEF JUSTICE MR. S.J. MUKHOPADHAYA)

Appellant-Shree
Maroli Vibhag Khand Udyog Sahakari Mandali Limited [hereinafter
referred to as, the Cooperative Society ] which
produces and sell sugar in the open market, filed a writ
petition, which was admitted on 27th April 2010. An ad
interim order was passed permitting the appellant-Cooperative
Society to sell sugar in the open market on certain conditions. The
case was later on taken up for confirmation/vacating the said ad
interim order. The learned Single Judge, after hearing the
parties and considering the fact that the other sugar producing
cooperative societies outside the State are subjected to the same
restrictions; as also, except the writ petitioner, even other
cooperative societies in the State are also subjected to the similar
restrictions, in that view of the matter, as all other cooperative
societies whether outside the State or within the State are
treated at par, to ensure that no exception is made, the
learned Single Judge vacated the interim relief. We are not
inclined to interfere with the Order dated 20th December
2010, whereby, the learned Single Judge vacated the ad interim
relief, earlier granted. Appeal and Civil Application stand disposed
of. No costs.

{S.J
Mukhopadhaya, CJ.}

{K.M
Thaker,, J.}

Prakash*

   

Top