Gujarat High Court High Court

Vadpag vs State on 22 April, 2010

Gujarat High Court
Vadpag vs State on 22 April, 2010
Author: Bhagwati Prasad,&Nbsp;Honourable J.C.Upadhyaya,&Nbsp;
   Gujarat High Court Case Information System 

  
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/5007/2010	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 5007 of 2010
 

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

 

VADPAG
GOPALAK VIVIDH KARYAKARI SAHAKARI MANDALI LIMITED & 7 -
Petitioner(s)
 

Versus
 

STATE
OF GUJARAT THROUGH SECRETARY & 3 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
VC VAGHELA for
Petitioner(s) : 1 - 8. 
MR PK JANI, GP for Respondent(s) : 1, 
None
for Respondent(s) : 2 -
4. 
=========================================================


 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE BHAGWATI PRASAD
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE J.C.UPADHYAYA
		
	

 

 


 

Date
: 22/04/2010 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE BHAGWATI PRASAD)

In
view of the fact that similar issue is pending before the Hon’ble
Supreme Court and the Hon’ble Supreme Court has stayed the election
of APMC, Siddhpur, we are persuaded that similar orders are
required to be passed in the present case.

Hence,
the election of APMC, Bhabhar would not be held, till further orders.

(BHAGWATI
PRASAD, J.)

(J.C.UPADHYAYA,
J.)

* Pansala.

   

Top