Gujarat High Court High Court

Virjibhai vs State on 19 October, 2011

Gujarat High Court
Virjibhai vs State on 19 October, 2011
Author: V. M. Jhaveri,
  
 Gujarat High Court Case Information System 
    
  
    

 
 
    	      
         
	    
		   Print
				          

  


	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	 
	


 


	 

SCA/15666/2011	 1/ 1	ORDER 
 
 

	

 

IN
THE HIGH COURT OF GUJARAT AT AHMEDABAD
 

 


 

SPECIAL
CIVIL APPLICATION No. 15666 of 2011
 

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

VIRJIBHAI
KESHAVBHAI THUMAR - Petitioner
 

Versus
 

STATE
OF GUJARAT THRO THE SECRETARY & 2 - Respondents
 

====================================== 
Appearance
: 
MR
BM MANGUKIYA AND MS BELA A PRAJAPATI for Petitioner. 
MR NJ SHAH,
AGP for Respondent No.1. 
None for Respondent Nos.2 -
3. 
======================================
 
	  
	 
	  
		 
			 

CORAM
			: 
			
		
		 
			 

HONOURABLE
			MR.JUSTICE V. M. SAHAI
		
	
	 
		 
			 

 

			
		
		 
			 

and
		
	
	 
		 
			 

 

			
		
		 
			 

HONOURABLE
			MR.JUSTICE KS JHAVERI
		
	

 

 
 


 

Date
: 19/10/2011 
ORAL ORDER

(Per
: HONOURABLE MR.JUSTICE KS JHAVERI)

By way of the
present petition, the petitioner has prayed for a direction to
declare that respondents have no authority or power to call meeting
on 13.10.2011 of the Board of Directors of the Apex Bank without
holding election. The petitioner has also prayed for prohibitory
order against City Deputy Collector or any other officer to work as
Collector for attending the said meeting.

The
petition though affirmed on 12.10.2011, is filed on 17.10.2011. In
our view, the period for the meeting in question is over. In that
view of the matter, the present petition has become infructuous.
Hence, the present petition stands dismissed as having become
infructuous.

Sd/-

[V. M. SAHAI, J.]

Sd/-

[K. S. JHAVERI, J.]

Savariya

   

Top