Gujarat High Court High Court

Vipinchandra vs State on 12 September, 2011

Gujarat High Court
Vipinchandra vs State on 12 September, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/13713/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 13713 of 2011
 

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

 

VIPINCHANDRA
RAVJIBHAI PATEL - Petitioner(s)
 

Versus
 

STATE
OF GUJARAT & 1 - Respondent(s)
 

=========================================================
 
Appearance
: 
MR
PS CHAMPANERI for
Petitioner(s) : 1, 
MR NIKHILESH SHAH, ASST GOVERNMENT PLEADER for
Respondent(s) : 1, 
NOTICE SERVED BY DS for Respondent(s) :
2, 
=========================================================


 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
		 
			 

and
		
	
	 
		 
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 12/09/2011 

 

 
 
ORAL
ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

With
a view to enable Mr. Champaneri, learned advocate appearing for the
petitioner to produce on record that as on 06.09.2011 he was not a
debtor of the society, matter is adjourned to 15.09.2011.

It
is clarified that if an application is moved by the petitioner before
the Shree Vadodara District Cooperative Purchase and Sale Union
Limited appropriate certificate shall be issued. Direct service is
permitted today.

(V.M.

SAHAI, J.) (K.S.JHAVERI, J.)

   

Top