Gujarat High Court High Court

The vs State on 30 March, 2010

Gujarat High Court
The vs State on 30 March, 2010
Author: Abhilasha Kumari,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/3824/2010	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 3824 of 2010
 

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

 

THE
AHMEDABAD URBAN CO OPERATIVE BANK LTD (IN LIQUIDATION) -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
DILIP B RANA for
Petitioner(s) : 1, 
MR. C.B. UPADHYAYA, LEARNED ASSISTANT
GOVERNMENT PLEADER for Respondent(s) : 1, 
None for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HON'BLE
			SMT. JUSTICE ABHILASHA KUMARI
		
	

 

			Date
: 30/03/2010 

 

 
 
ORAL
ORDER

1. I
have heard Mr. Dilip B. Rana, learned counsel for the petitioner. It
is submitted by him that the petitioner-Bank has made an application
to the Registrar, Co-operative Societies, regarding taking of a
decision for grant of exemption from the operation of the provisions
of Sections-114 and 161 of the Gujarat Co-operative Societies Act,
1961, so as to complete the winding up proceedings and submit the
final report, and take further necessary actions. It is emphasised by
the learned counsel for the petitioner that till
date, no decision has been taken upon the said application.

2. At
this stage, Mr. C.B. Upadhyaya, learned Assistant Government Pleader
states that the application dated 06.11.2009 of the petitioner-Bank
shall be considered and decided in accordance with law, within the
time frame, as directed by the Court.

3. Upon
the above statement being made by the learned Assistant Government
Pleader, the State Government is directed to decide the application
dated 06.11.2009 made by the petitioner-Bank, within a period of six
weeks from the date of receipt of the order.

The
petition is disposed of, as above.

Direct
Service of this order is permitted.

(Smt. Abhilasha Kumari, J.)

Safir*

   

Top