Gujarat High Court High Court

Shri vs State on 21 March, 2011

Gujarat High Court
Shri vs State on 21 March, 2011
Author: S.R.Brahmbhatt,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3684/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3684 of 2011
 

SHRI
GOKUL SHIP BREAKING YARD INDUSTRIAL COOPERATIVE SOCIETY -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT - THROUGH DEPUTY SECRETARY (APPEALS) & 2 -
Respondent(s)
 

=========================================================
 
Appearance
: 
MR
SHIRISH JOSHI for
Petitioner(s) : 1, 
Ms MANISHA NARSINGHANI AGP for Respondent(s) :
1, 
None for Respondent(s) : 2 -
3. 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE S.R.BRAHMBHATT
		
	

 

 
 


 

Date
: 21/03/2011 

 

 
 
ORAL
ORDER

Mr.Joshi,
learned advocate for the petitioner seeks two days time for producing
on record all the documentary evidence proof indicating that after
having succeeded in Special Civil Application No.1840 of 1999 i.e.
after order dated 03.04.2000, the petitioner society did function and
carry out its co-operative activities in consonance with the Gujarat
Co-operative Societies Act, 1961 and would placed on record that
society is fulfilling its obligation cast upon it under the Act as
well as the Rules from 03.04.2000. In other words, after having the
order of revocation of registration, the society was functioning and
was caring on its activity in consonance with the provisions and the
rules. At his request, matter is kept on 23.03.2011.

[S.R.BRAHMBHATT,
J.]

..mitesh..

   

Top