Citation : 2021 Latest Caselaw 4206 Guj
Judgement Date : 15 March, 2021
C/SCA/622/2021 ORDER
IN THE HIGH COURT OF GUJARAT AT AHMEDABAD
R/SPECIAL CIVIL APPLICATION NO. 622 of 2021
==========================================================
SATKAIVAL COOPERATIVE HOUSING SOCIETY LTD.
Versus
EXECUTIVE MAGISTRATE AND CITY MAMLATDAR, SABARMATI
==========================================================
Appearance:
MR MASOOM K SHAH(6516) for the Petitioner(s) No. 1,2
NEHA M SHAH(9218) for the Petitioner(s) No. 1,2
MS ASMITA PATEL for the Respondent(s) No.
for the Respondent(s) No. 2,3
==========================================================
CORAM: HONOURABLE MR. JUSTICE UMESH A. TRIVEDI
Date : 15/03/2021
ORAL ORDER
Mr.Masoom K. Shah, learned advocate for the petitioners submitted that Revision Application is coming up for pronouncement of judgment / order before the Gujarat Cooperative Tribunal and therefore, the petitioners do not press this petition.
This petition stands disposed of as not pressed.
In case of difficulty, petitioners are at liberty to move this Court again.
(UMESH A. TRIVEDI, J) ASHISH M. GADHIYA
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!