Gujarat High Court High Court

Vashrambhai vs District on 11 November, 2011

Gujarat High Court
Vashrambhai vs District on 11 November, 2011
Author: Ravi R.Tripathi,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/10651/2008	 2/ 2	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 10651 of 2008
 

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

 

VASHRAMBHAI
BHURABHAI MULANI & 2 - Petitioner(s)
 

Versus
 

DISTRICT
REGISTRAR - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
KAMAL M SOJITRA for
Petitioner(s) : 1 - 3. 
None for Respondent(s) :
1, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE RAVI R.TRIPATHI
		
	

 

 
 


 

Date
: 26/08/2008 

 

 
ORAL
ORDER

Present
is the petition filed by the petitioners praying notices dated
13.08.2008 be quashed and set aside, which is produced at Annexure ?
A. It is the case of the petitioners as averred in Paragraph ? 2
of the petition that the copy of notice has not been received by the
petitioners, but the copies received by the other members of the
Board of Directors is produced for perusal of the Court.

2. The
fact that petitioners are ready with the petition challenging the
same notice that can present their case before the authority. The
District Registrar, Co-operative Societies, Amreli, is directed to
grant hearing to the petitioners also and consider their explanations
in accordance with law.

3. The
copy of the order be made available to the learned advocate for the
petitioners so as to enable them to avail an opportunity of hearing
against the said show-cause notice as the hearing is kept tomorrow
i.e.27.08.2008.

4. At
the request of learned advocate Mr,Patel, it is clarified that
petitioners may seek time to represent their case before the
authority. Request if any be considered sympathetically.

The
petition is disposed of.

Direct
service is permitted today.

[RAVI
R. TRIPATHI, J.]

bdd

   

Top